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 30] [Entire Act]

State of Uttar Pradesh - Subsection

Section 30(1) in The United Provinces Borstal Act, 1938

(1)Where it appears to the State Government that any person detained under any order is of unsound mind the State Government may order his removal to a lunatic asylum or other place of safe custody within State, there to be kept and treated as the State Government directs during the remainder of the term for which he has been ordered to be detained , or, if on the expiration of that term it is certified by a medical officer that it is necessary for the safety of the inmates or others than he should be further detained under medical care or treatment, then until he is discharged according to law. -