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 14] [Entire Act]

State of Karnataka - Subsection

Section 14(10) in The Karnataka Control Of Organized Crimes Acts, 2000.

(10)Notwithstanding anything contained in any other provision of this section an Officer not below the rank of an Additional Director General of Police who reasonably determines that, -
(a)An emergency situation exists that involves, -
(i)Immediate danger of death or serious physical injury to any person;
(ii)Conspiratorial activities threatening the security or interest of the State; or
(iii)Conspiratorial activities, characteristic of organized crime, that requires a wire, electronic or oral communication to be intercepted before an order from the Competent Authority authorizing such interception can, with due diligence, be obtained, and
(b)There are grounds upon which an order could be issued under this section to authorize such interception;
May authorize, in writing the investigating Officer to intercept such wire, electronic or oral communication, if an application for an order approving the interception is made in accordance with the provisions of sub-sections (1) and (2) within forty-eight hours after the interception has occurred, or begins to occur.