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 2] [Entire Act]

NCT Delhi - Subsection

Section 2(6) in Madras Restriction of Habitual Offenders Act, 1948

(6)"notified offender" means a habitual offender in respect of whom a notification has been issued under Section 3 and is in force;