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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(3) in Rajasthan Prevention of Anti-Social Activities Act, 2006

(3)Any detenue released under sub-section (1) shall surrender himself at the time and place, and to the authority, specified in the order directing his release or concelling his release, as the case may be.