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 39(1)] [Section 39] [Entire Act]

State of Jharkhand - Subsection

Section 39(1)(a) in The Bihar Prohibition Act, 1938

(a)arrest without warrant any person committing within his view an offence punishable under sections 8, 9, 10, 11, 12, or 13;