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 9] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(3) in The Extradition Act, 1962

(3)Where the notified order relates to a treaty State,
(a)it shall set out in full the extradition treaty with that State;
(b)it shall not remain in force for any period longer than that treaty; and
(c)the Central Government may, by the same or any subsequent notified order, render the application of this Act subject to such modifications, exceptions, conditions and qualifications as may be deemed expedient for implementing the treaty with that State.