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] [Entire Act]

State of Jammu-Kashmir - Section

Section 12 in The Jammu and Kashmir Probation of Offenders Act, 1966

12. Removal of disqualification attaching to conviction.

- Notwithstanding anything contained in any other law', a person found guilty of an offence and dealt with under the provisions of section 3 or section 4 shall not suffer disqualification, if any, attaching to a conviction of an offence under such law:Provided that nothing in this section shall apply to a person who, after his release under section 4, is subsequently sentenced for the original offence.