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 94] [Entire Act]

State of Goa - Subsection

Section 94(2) in The Goa Rehabilitation Board Act, 2006

(2)No person so arrested shall be detained in custody after his true name and address are ascertained, or for a longer time than is necessary for bringing him before a Magistrate and in no case shall such detention exceed twenty-four hours from the time of arrest without the orders of a Magistrate.