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] [Entire Act]

State of Rajasthan - Section

Section 5 in Rajasthan Suppression of Immoral Traffic in Women and Girls Rules, 1958

5. Detention of woman or girl in protective homes.

- Where, in pursuance of sub-section (2) of Section 10, or sub-section (2) of Section 17, or sub-section (2) of Section 19, a Magistrate passed an order directing that a woman or girl be detained in a protective home, a warrant of detention in From II shall be prepared in duplicate and shall be forwarded to the Superintendent of the Protective Home, who shall retain one copy and return the other to the Magistrate after making an endorsement therein that the woman or girl referred to in the warrant been duly taken in his charge.