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 1] [Entire Act]

State of Bihar - Subsection

Section 1(iii) in The Bihar Deputy Ministers' Motor Car Advance Rules, 1953

(iii)They shall apply to a Deputy Minister who does not keep a motor car purchased by the State Government.