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]

Union of India - Subsection

Section 19(2) in The General Grading and Marking Rules, 1988

(2)The provisions of Section 102 of the Code of Criminal Procedure, 1973, relating to seizure, shall apply to every seizure made under sub-rule (1).