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 2] [Entire Act]

Union of India - Subsection

Section 2(d) in The Repatriation Of Prisoners Act, 2003

(d)warrant means a warrant issued under sub-section (1) of section 7 or sub-section (2) of section 12, as the case may be;