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 2] [Entire Act]

State of Maharashtra - Section

Section 57A in Maharashtra Police Act

57A. Removal of certain persons declared to be beggars.

In area in which the Bombay Prevention of Begging Act, 1959 is in force, the Commissioner or the District Magistrate having jurisdiction in that area, on receipt of a copy of the order of the Court made under clause (b) of sub-section (5) of section 5 of that Act, shall examine the person who has been directed to appear before him, and if the Commissioner or the District Magistrate is satisfied that such person is not likely to engage himself in the said area in any lawful profession, trade, calling or employment, such officer may by order in writing duly served on such person direct such person to remove himself outside the area or areas where the said Act is in force within such time as may be specified in the order and not to enter or return to the area or areas, as the case may be, from which he was directed to remove himself:Provided that, before serving such order on any person, the Commissioner or as the case may be, the District Magistrate shall, in consultation with the State Government or in accordance with any general or special order issued by the State Government for this purpose, offer to such person the option of accepting an employment in any undertak-ing, public works, or otherwise on such terms and conditions as may be specified by him in this behalf. Where such option is accepted, the fact of such acceptance shall be recorded in the externment order:Provided further that, where the Commissioner or the District Magistrate is satisfied that such person is unfit for any work he shall refer the case of such person to the Court, with a request that the Court may order such person to be detained in a Certified Institution, as provided is clause (c) of sub-section (5) of section 5 of the Bombay Prevention of Begging Act, 1959.