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 496(2)] [Section 496] [Entire Act]

State of Tamilnadu - Subsection

Section 496(2)(b) in The Coimbatore City Municipal Corporation Act, 1981

(b)without the order of a Magistrate for any longer time, not exceeding twenty four hours from the hour of arrest, than is necessary for bringing him before a Magistrate.