Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 163] [Complete Act]
Central Government Act
Section 163(1) in The Representation Of The People Act, 1951.
(1) Any person authorized in this behalf by the State Government may enter into any premises and inspect such premises and
any veicle, vessel, or animal therein for the purpose of determining whether, and if so in what manner, an order under section 160 should be made in relation to such premises, vehicle, vessel or animal, or with a view to securing compliance with any order made under that section.