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 2] [Entire Act]

State of Haryana - Subsection

Section 2(q) in The Haryana Prevention of Beggary Act, 1971

(q)"Superintendent" means a Superintendent of a Reception Centre or a Certified Institution, as the case may be.