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 39] [Entire Act]

State of Mizoram - Subsection

Section 39(3) in The Mizoram Excise Act, 1973

(3)When a person arrested is produced before an Excise Officer empowered under Section 44 to accept bail or before an officer-in-charge of a police station, such officer shall forward such person to, or take security for his appearance before, the Collector or other officer empowered under Section 37 to investigate the case.