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 14(3)] [Section 14] [Entire Act] State of Andhra Pradesh - Subsection Section 14(3)(a) in The Andhra Pradesh Habitual Offenders Act, 1962 (a)take into consideration the physical and mental condition of the offender and his suitability for receiving corrective training in a corrective settlement, and