Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16(2)] [Section 16] [Entire Act] State of Jammu-Kashmir - Subsection Section 16(2)(j) in The Jammu And Kashmir Habitual Offenders (Control And Reform) Act, 1956 (j)the authority by whom and the manner in which the inquiry referred to in section 14 shall be held;