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 Jharkhand - Section

Section 14 in Bihar Control of Crimes Rules, 1978

14.

A memorandum of appeal under section 6 shall contain precise grounds of objection to the order appealed against and shall be accompanied by an attested copy of the said order.