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 10] [Entire Act]

State of Punjab - Subsection

Section 10(3) in The Punjab Security of State Act, 1953

(3)An order made by the District Magistrate under sub-section (2) shall be reported forthwith by him through the Commissioner of the Division to the State Government and the State Government may thereupon amend, vary or rescind such order.