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 8] [Entire Act]

State of Meghalaya - Subsection

Section 8(2) in The Meghalaya Preventive Detention Act, 1995

(2)Nothing in sub-section (1) shall require the authority making the order to disclose facts which it considers to be against public interest to disclose.