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 37] [Entire Act]

State of Odisha - Subsection

Section 37(8) in The Orissa Public Demands Recovery Act, 1962

(8)When the Certificate Officer does not make an order of detention under Sub-section (7), he shall, if the certificate-debtor is under arrest, direct his release.