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(3)] [Section 2] [Entire Act]

State of Haryana - Subsection

Section 2(3)(b) in Punjab Habitual Offenders (Control and Reform) Act, 1952

(b)who has, as a result of such convictions suffered imprisonments at least for a total period of twelve months.]