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 144] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 144(4) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(4)No order under this section shall remain in force for more than two months from the making thereof :Provided that, if the Government considers it necessary so to do for preventing danger to human life, health or safety or for preventing riot or any affray, it may, by notification in the Government Gazette, direct that an order made by a Magistrate under this section shall remain in force for such further period not exceeding six months from the date on which the order made by the Magistrate would have, but for such order, expired, as it may specify in the said notification.