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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(2) in Preventive Detention Act, 1950

(2)Any of the following officers, namely :
(a)District Magistrates,
(b)Additional District Magistrates specially empowered in this behalf by the State Government,
(c)the Commissioner of Police for Bombay, Calcutta, Madras or Hyderabad,
(d)Collectors in the territories which immediately before the 1st November, 1956, were comprised in the State of Hyderabad, may if satisfied as provided in sub-clauses (ii) and (iii) of Cl. (a) of subsection (1), exercise the power conferred by the said subsection.