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 Uttar Pradesh - Section

Section 30 in The United Provinces Borstal Act, 1938

30. Lunatic inmates, how to be dealt with

(1)Where it appears to the State Government that any person detained under any order is of unsound mind the State Government may order his removal to a lunatic asylum or other place of safe custody within State, there to be kept and treated as the State Government directs during the remainder of the term for which he has been ordered to be detained , or, if on the expiration of that term it is certified by a medical officer that it is necessary for the safety of the inmates or others than he should be further detained under medical care or treatment, then until he is discharged according to law. -
(2)Where it appears to the State Government that an inmate so kept and treated has become of sound mind, the State Government shall, by a warrant directed to the person having charge of the inmate, remand him, if still liable to be detained, to the Borstal Institution from which he was removed, or to another Borstal Institution within the State or order him to be discharged on a licence or otherwise, or if he is no longer to be detained, order him to be discharged.
(3)The provisions of section 31 of the Indian Lunacy Act, 1912, shall apply to every person confined in a lunatic asylum under sub-section (1) after the expiration of the term for which he was ordered to be detained; and the time during which an inmate is confined in a lunatic asylum under that sub-section shall be reckoned as part of the term of detention which he may have been ordered to undergo.
(4)In any case in which a State Government is competent under sub-section (1) to order the removal of an inmate to lunatic asylum or other place of safe custody within the State the State Government may order his removal to any such asylum or place within any other State by agreement with the Government of such other State and the provisions of this section respecting the custody, detention, remand and discharge of aninmate removed under sub-section (1) shall, so far as they can be made applicable, apply to an inmate removed under this sub-section.