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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(2) in The U.P. National Security Prisoner (Conditions of Detention) Order, 1980

(2)Notwithstanding anything contained in sub-para (1), the Superintendent may at any time impose fetters on a National Security Prisoner if he considers that there is a serious danger of such prisoner escaping if fetters are not imposed.