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 19] [Entire Act]

State of Bihar - Subsection

Section 19(4) in Bihar Anti Terrorist Squad Rules, 2014

(4)The records of the reserve, weaponry, motor-transport, procurement, etc. shall be maintained by the Sergeant Major as per the requirements of the Police Manual.