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 1] [Section 90] [Entire Act]

State of Tripura - Subsection

Section 90(2) in Tripura Police Act, 2007

(2)It shall be lawful for any police officer to take into custody, without a warrant, whoever commits any of the offences mentioned in Sub- Section (1).