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 18(1)] [Section 18] [Entire Act]

State of Gujarat - Subsection

Section 18(1)(ii) in The Bombay State Reserve Police Force Act, 1951

(ii)when more than one officer is competent under proviso (i) to exercise the power, the most senior of such offences shall exercise the power.