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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The Schedule Castes And the Scheduled Tribes (Prevention Of Atrocities) Rules, 1995

(2)The District Magistrate and the Director of Prosecution/in-charge of the prosecution shall review at least twice in a calendar year, in the months of January and July, the performance of [Special Public Prosecutors and Exclusive Special Public Prosecutors] [Substituted by Notification No. G.S.R. 424(E), dated 14.4.2016 (w.e.f. 31.3.1995).] so specified or appointed and submit a report to the State Government.