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 24] [Entire Act]

State of Rajasthan - Subsection

Section 24(a) in Rajasthan Dacoity Affected Areas Act, 1986

(a)the accused has kidnapped or abducted any person from dacoity-affected area, it shall be presumed, unless the contrary is proved, that the accused has kidnapped or abducted such person for ransom; or