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 Uttarakhand - Section

Section 39 in THE UTTARAKHAND CHAR DHAM DEVASTHANAM MANAGEMENT Act, 2019

39. Offence to non-cognizable and bailable Every offence punishable under this Act shall be non cognizable and bailable.