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 320] [Entire Act]

State of Madhya Pradesh - Subsection

Section 320(2) in The M.P. Municipalities Act, 1961

(2)Any person arrested under this section may be detained until his name and address are correctly ascertained :Provided that no person so arrested shall be detained longer than is necessary for bringing him before a Magistrate unless an order of Magistrate for his detention is obtained.