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 95] [Entire Act]

State of Kerala - Subsection

Section 95(4) in Kerala Police Act, 2011

(4)Nothing in this section shall compel a police officer to do any act by himself under the circumstances that there is reasonable apprehension of imminent death or grievous injury.