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 Haryana - Section

Section 24 in The Punjab Borstal Act, 1926

24. Power to arrest for offences under section 23.

- When any person, in the presence of any officer of a Borstal Institution commits any offence specified in the foregoing section, and refuses on demand of such officer to state his name and residence or gives a name or residence which such officer knows, or has reason to believe, to be false, such officer may arrest him, and shall without unnecessary delay, make him over to a police officer, and thereupon such police officer shall proceed as if the offence had been committed in his presence.