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 11(2)] [Section 11] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 11(2)(iii) in The Jammu And Kashmir Habitual Offenders (Control And Reform) Act, 1956

(iii)The suitability of the restricted area or of the place of residence, as the case may be, which it is proposed to specify in the notification;