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 Meghalaya - Section

Section 4 in The Meghalaya Preventive Detention Act, 1995

4. Execution of detention order-

A detention order may be executed at any place in India in the manner provided for executions of warrants of arrest under the code.