Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 119(3)] [Section 119] [Entire Act] Union of India - Subsection Section 119(3)(b) in Sashastra Seema Bal Act, 2007 (b)may be detained in Force custody until the termination of the trial.