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 75] [Entire Act]

State of Karnataka - Subsection

Section 75(1) in The Karnataka Police Act, 1963.

(1)The police shall take temporary charge,—
(a)of all unclaimed property found by or made over to them; and
(b)of all property found lying in any public street, if the owner or person in charge of such property on being directed to remove the same, refuses or omits to do so.