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 8] [Entire Act]

State of Haryana - Subsection

Section 8(1) in The Haryana Prevention of Beggary Rules, 1972

(1)In every Reception Centre and Certified Institution there shall be maintained a register of money, valuable or effects, if any, found with the persons received therein.