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 52(1)] [Section 52] [Entire Act]

State of Karnataka - Subsection

Section 52(1)(a) in The Karnataka Excise Act, 1965

(a)arrest without warrant any person [for] [Substituted by Act 1 of 1971 w.e.f. 07.08.1970] an offence punishable under section 32, section 33, section34, section 36 or section 37;