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 20(2)] [Section 20] [Entire Act]

State of Tripura - Subsection

Section 20(2)(f) in Tripura State Rifles Act, 1983

(f)for the disposal of criminal cases arising under this act and for specifying the prison in which a person convicted in any such case may be confined.