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 18] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 18(4) in The Arunachal Pradesh Control of Organised Crime Act, 2002

(4)Every confession recorded under sub-section (1) shall be sent forthwith to the Chief Judicial Magistrate having jurisdiction over the area in which such confession has been recorded and such Magistrate shall forward the recorded confession, so received, to the Special Court which may take cognizance of the offence.