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 78A] [Entire Act]

Bengal Presidency - Subsection

Section 78A(2) in The Calcutta Police Act, 1866

(2)The Commissioner of Police, or any officer aforesaid, may examine orally any person so attending, and may reduce into writing any statement made by him; and such person shall be bound to answer all questions relating to the case put to him by the Commissioner, or such officer, other than questions the answers to which would have a tendency to expose him to a criminal charge or to a penalty or forfeiture.