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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(3) in The Rules For the Administration, Admission and Rehabilitation of Persons in Homes and Shelters, 1970

(3)The rehabilitation plan for each inmate shall be submitted to the Chief Inspector for approval and shall be implemented after the approval has been accorded.