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 15] [Entire Act]

State of Haryana - Subsection

Section 15(1) in The Haryana Prevention of Beggary Rules, 1972

(1)At dawn the inmates of Reception Centre and Certified Institution shall be marched off to perform their ablutions and a reasonable time shall be allowed for the performance of hygienic duties.