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 14] [Entire Act]

State of Haryana - Subsection

Section 14(3) in The Haryana Prevention of Beggary Rules, 1972

(3)The time during which inmate is absent from a Reception Centre or a Certified Institution under sub-rule (1) shall be deemed to be part of the time of his detention in the Reception Centre or the Certified Institution.