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 Andhra Pradesh - Section

Section 22 in The Andhra Pradesh Prevention Of Begging Act, 1977

22. Revocation of licence

(1)The Chief Inspector may at any time revoke a licence granted under sub-section (1) of Section 21 and thereupon the released person shall be detained in a certified institution until the expiry of the term for which he had been ordered to be detained.
(2)For the purpose of this section, the Chief Inspector may if necessary, cause the released person to be arrested and sent to nearest certified institution together with a copy of the order of detention, and thereupon the provisions of sub-section (1) of Section 16 shall, so far as may be, apply.