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 Goa - Section

Section 94 in The Goa Rehabilitation Board Act, 2006

94. Arrest of offenders.

(1)Any police officer not below the rank of a Police Sub-Inspector may arrest any person who commits in his presence any offence punishable under this Act or any rule or regulation made thereunder, if the name or address of such person is unknown to him, and if such person on demand decline to disclose his name or address, or gives a name or address which such officer has reason to believe to be false.
(2)No person so arrested shall be detained in custody after his true name and address are ascertained, or for a longer time than is necessary for bringing him before a Magistrate and in no case shall such detention exceed twenty-four hours from the time of arrest without the orders of a Magistrate.