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 21(4)] [Section 21] [Entire Act] State of Arunachal Pradesh - Subsection Section 21(4)(a) in The Arunachal Pradesh Control of Organised Crime Act, 2002 (a)the Public Prosecutor has been given an opportunity to oppose the application of such release ; and