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 20C(2)] [Section 20C] [Entire Act]

State of Karnataka - Subsection

Section 20C(2)(d) in The Karnataka Police Act, 1963.

(d)is of unsound mind and stands so declared by a competent court;