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 8] [Entire Act]

Union of India - Subsection

Section 8(4) in The Repatriation Of Prisoners Act, 2003

(4)The delivery of the prisoner in compliance of the warrant issued under sub-section (1) shall discharge the officer-in-charge of the prison from the responsibility of keeping the prisoner in his custody.