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 69] [Entire Act]

State of Himachal Pradesh - Subsection

Section 69(3) in The Himachal Pradesh Goods and Services Tax Act, 2017

(3)Subject to the provisions of the Code of Criminal Procedure, 1973, (2 of 1974),-
(a)where a person is arrested under sub-section (1) for any offence specified under subsection (4) of section 132, he shall be admitted to bail or in default of bail, forwarded to the custody of the Magistrate;
(b)in the case of a non-cognizable and bailable offence, the Deputy Commissioner or the Assistant Commissioner shall, for the purpose of releasing an arrested person on bail or otherwise, have the same powers and be subject to the same provisions as an officerin- charge of a police station.