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 Telangana - Section

Section 2 in Telangana Probation of Offenders Act, 1936

2. Interpretation.

- In this Act, unless there is anything repugnant in the subject or context, -
(a)the "Code" means the Code of Criminal Procedure, 1898; and
(b)expressions used but not defined in this Act and defined in the Code have the meanings assigned to them in the Code.