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 4] [Entire Act]

State of Jammu-Kashmir - Section

Section 8 in The Jammu And Kashmir Prevention Of Illicit Traffic In Narcotic Drugs And Psychotropic Substances Act, 1988

8. Powers in relation to absconding persons.

(1)If the Government has reason to believe that a person in respect of whom a detention order has been made has absconded or is concealing himself so that the order cannot be executed, the Government may-
(a)make a report in writing of the fact to a Magistrate of the First class having jurisdiction in the place where the said person ordinarily resides; and thereupon the provisions of sections 87, 88 and 89 of the Code of Criminal Procedure, Samvat 1989 shall apply in respect of the said person and his property as if the detention order were a warrant issued by the Magistrate;
(b)by order notified in the Government Gazette, direct the said person to appear before such officer, at such place and within such period as may be specified in the order and if the said person fails to comply with such direction he shall unless he proves that it was not possible for him to comply therewith and that he had within the period specified in the order, informed the officer mentioned in the order of the reasons which rendered compliance therewith impossible and or his where abouts, be punishable with imprisonment for a term which may extend to one year, or with fine or with both.
(2)Notwithstanding anything contained in the Code of Criminal Procedure Samvat 1989 every offence under clause (b) of section (1) shall be cognizable.