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 49(2)] [Section 49] [Entire Act]

State of Maharashtra - Subsection

Section 49(2)(iv) in The Maharashtra Habitual Offenders Rules, 1960

(iv)Inspection of the privately managed settlements will be done by the Departmental Officer with or without notice;