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(3) in The Arunachal Pradesh Control of Organised Crime Act, 2002

(3)Nothing in Section 438 of the Code shall apply in relation as any case involving the arrest of any person on an accusation of having committed an offence punishable under this Act.