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] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in The Andhra Pradesh (Telangana Area) District Police Act, 1329 F

5. Magisterial powers of Director-General of District Police and exercise thereof

The Director-General of Police shall have the powers of a Magistrate of the First Class throughout the area under the police administration; but he shall exercise such powers subject to such conditions as may, from time to time, be prescribed by the Government.