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 29] [Entire Act]

State of Assam - Subsection

Section 29(2) in United Khasi-Jaintia Hills Autonomous District (Management and Control of Forests) Act, 1958

(2)Every officer making an arrest under this section shall, without unnecessary delay, take or send the person arrested before a magistrate having jurisdiction in the case within a period of 24 hours of such arrest excluding the time necessary for the journey from the place of arrest to the court of the magistrate.