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 7] [Entire Act]

Bengal Presidency - Subsection

Section 7(2) in The Bengal Vagrancy Act, 1943

(2)If on making the summary inquiry referred to in sub-section (1) the Magistrate is not satisfied that the person brought before him under section 6 is a vagrant such person shall forthwith be released.