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 21] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 21(4) in The Arunachal Pradesh Control of Organised Crime Act, 2002

(4)Notwithstanding anything contained in the code, no person accused of an offence punishable under this Act shall, if in custody, be released on bail or his own bond, unless:
(a)the Public Prosecutor has been given an opportunity to oppose the application of such release ; and
(b)where the Public Prosecutor opposes the application, the Court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.