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] [Entire Act]

State of Bihar - Section

Section 93 in Bihar Police Act, 2007

93. Signature on notices, etc., may be stamped.

- Every license, written permission, notice or other document, not being a summons or warrant, or search-warrant, required by this Act, or by any rule there under to bear the signature of the Commissioner, shall be deemed to be properly signed if it bears a facsimile of his signature stamped thereon.