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 Karnataka - Section

Section 7 in Karnataka Prevention and Eradication of Inhuman Evil Practices and Black Magic Act, 2017

7. Powers of entry, search etc.

(1)Subject to general or special orders issued in this behalf by the State Government from time to time the vigilance officer may within the local limits of area of his jurisdiction with the assistance of the police officer of his area,-
(i)enter and search at all reasonable times with such assistance, if any, as he consider necessary, any place in which he has reason to believe that an offence under this Act has been or is being committed;
(ii)seize any material, instrument or advertisement which he has believed that same has been or is being used for any act or thing which is in contravention of the provisions of this Act; and
(iii)examine any record document or material object found in any place mentioned in clause (1), and seize the same, if, he has reason to believe that it may furnish evidence of the commission of an offence punishable under this Act.
(2)The provisions of the code shall, so far as may be, apply to any search or seizure made under this Act as they apply to such search or seizure made under the authority of warrant issued under section 94 of the code.
(3)Where any person seizes anything under clause (ii) or (iii) of sub-section (1), he shall as soon as may be inform to Magistrate and take his orders as to the custody thereof.