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 Nagaland - Section

Section 3 in Nagaland Habitual Offenders Act, 1967

3. Power of State Government to direct registration of habitual offenders.

- The State Government may direct the Deputy Commissioner to make a register of habitual offenders within his district by entering therein the names and other prescribed particulars of such offenders.