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 8] [Entire Act]

Union of India - Subsection

Section 8(3) in The Repatriation Of Prisoners Act, 2003

(3)After delivery of the prisoner to the person authorised by the contracting State under sub-section (2), the officer-in-charge of the prison transferring the prisoner shall forward a copy of the warrant to the Court which committed the prisoner to the prison, along with a statement that the prisoner has been delivered to the person authorised by the contracting State under sub-section (1).