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 97] [Entire Act]

Union of India - Subsection

Section 97(5) in The Mental Healthcare Act, 2017

(5)The nominated representative of the person with mental illness shall be informed about every instance of restraint within a period of twenty-four hours.