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 21] [Entire Act]

State of Haryana - Subsection

Section 21(2) in The Punjab Habitual Offenders (Control and Reform) Rules, 1957

(2)Leave to the Habitual Offenders residing in Settlements, for a period not exceeding 15 days, may on due cause being shown and subject to the previous verification of the necessity, be granted by the Officer-in-charge.