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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(a) in The Jammu And Kashmir Habitual Offenders (Control And Reform) Act, 1956

(a)a person who has failed to give information in answer to a notice under section 5 of this Act,