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 2(1)] [Section 2] [Entire Act] State of Uttarakhand - Subsection Section 2(1)(i) in The Uttarakhand Witness Protection Act, 2020 (i)"Protection measures" means the measures taken by Competent Authority/court so that the witnesses may give evidence in suit without fear of their nfe and