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 15] [Entire Act]

Union of India - Subsection

Section 15(3) in The Narcotic Drugs And Psychotropic Substances (Amendment) Act, 2001

(3)Nothing contained in this section shall be deemed to affect the special powers of the High Court regarding bail under section 439 of the Code of Criminal Procedure, 1973 (2 of 1974 ), and the High Court may exercise such powers including the power under clause (b) of sub- section (1) of that section as if the reference to" Magistrate" in that section included also a reference to a" Special Court" constituted under section 36.