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] [Section 31] [Entire Act]

State of Bihar - Subsection

Section 31(2) in Bihar Lokayukta Act, 2011

(2)A warrant issued under sub-section(1) shall for all purposes, be deemed to be warrant issued by a Court under section 93 of Code of Criminal Procedure, 1973.