Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Haryana - Section

Section 4th in The Punjab Chaukidara Rules

4th.

, - any person who has been proclaimed either under the Code of Criminal Procedure or in a Police Gazette Notification;