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 5(6)] [Section 5] [Entire Act]

International Treaty - Subsection

Section 5(6)(b) in The Tokyo Convention Act, 1975

(b)if he intends to deliver any person in pursuance of clause (b) of sub-section (5) in India, or in the case of an Indian registered aircraft, in any other country which is a Convention country, shall before or as soon as reasonably practicable after landing give notification of his intention and of the reason therefor—
(i)to the appropriate authority; and
(ii)in either case, to the appropriate diplomatic or consular officer of the country of nationality of that person;