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 98] [Entire Act]

State of Jammu-Kashmir - Section

Section 19 in The Jammu And Kashmir Public Safety Act, 1978

19. Revocation of detention orders.-

(1)Without prejudice to the provisions of section 21 of the General Clauses Act, Smvat 1977, a detention order may, at any time, be revoked or modified by the Government, notwithstanding that the order has been made by any officer mentioned in sub- section (2) of section 8.
(2)There shall he no bar to making of a fresh order of detention against a person on the same facts as an earlier order of detention made against such person in any case where -
(i)the earlier order of detention or its continuance is not legal on account of any technical defect or
(ii)the earlier order of detention has been revoked by reason of any apprehension, or for avoiding any challenge that such order or its continuance is not legal on account of any technical defect:
Provided that in computing the maximum period for which a person against whom such fresh order of detention has been issued may be detained, the period during which such person was under detention under the earlier order of detention shall be excluded.