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 10(5)] [Section 10] [Entire Act] State of Haryana - Subsection Section 10(5)(ii) in The Punjab Security of State Act, 1953 (ii)When such order is made by any officer subordinate to the District Magistrate, to the District Magistrate :