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 15] [Entire Act]

State of Bihar - Subsection

Section 15(5) in Bihar Protection of Interests of Depositors (in Financial Establishments) Act, 2002

(5)
(a)The offence punishable under this Act shall be cognizable.
(b)Subject to the provision contained under this Act the provision with regard to bail as provided under Chapter XXXIII of the Code of Criminal Procedure shall apply except the provision of grant of anticipatory bail as provided under Section 438 of the Code of Criminal Procedure.