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 59] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 59(2) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(2)If there is reason to believe that such person comes under the provisions of section 54, a police officer shall re-arrest him.