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 567(2)] [Section 567] [Entire Act]

State of Uttar Pradesh - Subsection

Section 567(2)(b) in Uttar Pradesh Municipal Corporation Act, 1959

(b)without the order of a Magistrate for any longer time not exceeding twenty-four hours from the hour of arrest, than is necessary for bringing him before a Magistrate.