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 17] [Entire Act]

State of Andhra Pradesh - Subsection

Section 17(2) in The Andhra Pradesh Prevention Of Dangerous Activities Of Communal Offenders Act, 1984

(2)Any such power as is specified in sub-section (1) may also be exercised by the District Magistrate or the Commissioner of Police.