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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(1) in The Rules For the Administration, Admission and Rehabilitation of Persons in Homes and Shelters, 1970

(1)Each Home shall ordinarily have an accommodation of 100 inmates and each Shelter for 25 inmates, but the Director shall have powers to revise this strength from time to time.