Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 71(2)] [Section 71] [Entire Act] State of Uttarakhand - Subsection Section 71(2)(b) in The Uttarakhand Police Act, 2007 (b)grievous hurt, as defined under Section 320 of the Indian Penal Code, 1860;