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 25] [Entire Act]

State of Madhya Pradesh - Subsection

Section 25(2) in The M.P. Foreigners (Arrest and Conditions of Detention or Confinement) Order, 1974

(2)On their release, the internee shall be given travelling expenses according to the scale laid down hereunder-
(i)Each Class I internee-One second class Railway Fare and/or First/or Upper Class Bus fare for the parts of the way connected by Rail and/or bus from the place of his release to the place where he was arrested and Rs. 5.00 per day for the number of days which would be ordinarily required for such travel inclusive of the day of his release.
(ii)Each Class II internee-One Third Class Railway Fare and/or the Lower Class Bus fare for the parts of the way connected by Rail and/or Bus from the place of his release to the place where he was arrested and Rs. 3.00 per day for the number of days which would be ordinarily required for such travel inclusive of the day of his release.