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 52(2)] [Section 52] [Entire Act]

Union of India - Subsection

Section 52(2)(b) in The Unlawful Activities (Prevention) Act, 1967

(b)the procedure to be followed by the Tribunal or a District Judge in holding any inquiry or disposing of any application under this Act;