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 3] [Entire Act]

NCT Delhi - Section

Section 474 in The Delhi Municipal Corporation Act, 1957

474. Arrest of offenders.

(1)Any police officer may arrest any person who commits in his view any offence against this Act or against any rule, regulation or bye-law made thereunder if—
(a)the name and address of such person be unknown to him, and
(b)such person on demand declines to give his name and address or gives a name and 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, without the order of the nearest magistrate for a period longer than twenty-four hours from the time of arrest exclusive of the time necessary for the journey from the place of arrest to the court of such magistrate.