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 11] [Entire Act]

Union of India - Subsection

Section 11(3) in The Mental Health Act, 1987

(3)Every order made under sub-section (1) shall take effect,
(a)where no appeal has been preferred against such order under section 12, immediately on the expiry of the period prescribed for such appeal;
and
(b)where such appeal has been preferred and the same has been dismissed, from the date of the order of such dismissal.