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 1] [Entire Act]

State of Maharashtra - Section

Section 17 in The Maharashtra Opium Smoking Act

17. Refusal to give name and residence.

(1)When any person who, in the presence of the Commissioner, Collector or any officer not below such rank as the State Government may, by general or special order, specify in this behalf, has committed or has been accused of committing an offence under this Act, refuses on demand of such officer to give his name and residence, or gives a name or residence which such officer has reason to believe to be false, he may be arrested by such officer in order that his name and residence may be ascertained.
(2)When the true name and residence of such person have been ascertained, he shall be released on his executing a bond, with or without sureties, to appear before a magistrate, if so required:Provided that if such person is not resident in * India the bond shall be secured by a surety or sureties residing in * India.
(3)Should the true name and residence of such person not be ascertained within 24 hours from the time of arrest, and should he fail to execute the bond, or if he is so required to furnish sufficient sureties, he shall be forthwith forwarded to the nearest magistrate having jurisdiction.