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 1] [Section 4] [Entire Act]

State of Uttar Pradesh - Subsection

Section 4(c) in The Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986

(c)where it is proved that the accused has kidnapped or abducted any person, the Court shall, presume that it was for ransom;