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 21] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 21(6) in The Arunachal Pradesh Control of Organised Crime Act, 2002

(6)The limitations on granting of bail specified in sub-section (4) are in addition to the limitations under the code or any other law for the time being in force on the granting of bail.