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] [Entire Act]

State of Jammu-Kashmir - Section

Section 8 in The Poisons Act, 1977

8. Power to issue search warrant.

(1)The District Magistrate and the Sub-Divisional Magistrate, respectively, may issue a warrant for the search of any place in which he has reason to believe or to suspect that any poison is possessed or sold in contravention of this Act or any rule thereunder or that any poison liable to confiscation under this Act is kept or concealed.
(2)The person to whom the warrant is direct may enter and search the place in accordance therewith, and the provisions of the Code of Criminal Procedure relating to search warrants shall, as far as may be, be deemed to apply to the execution of the warrant.