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 40] [Section 104] [Entire Act]

Union of India - Subsection

Section 104(2) in The Customs Act, 1962

(2)Every person arrested under sub-section (1) shall, without un-necessary delay, be taken to a magistrate.