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 8] [Entire Act]

NCT Delhi - Subsection

Section 8(1) in The Delhi Prevention Of Begging Rules, 1960

(1)Every person remanded to or detained in a Receiving Centre or a Certified Institution shall-
(a)submit to –
(i)a preliminary medical examination and such medical dressing as may, in the opinion of the Medical Officer, be necessary;
(ii)such trimming or shaving of the hair on any part of the person as may, in the opinion of the Medical Officer, be necessary for the administration of medical treatment or for securing cleanliness and health;
(iii)thorough cleansing and washing of the body with such materials as may be provided and the complete removal of clothing in order to secure this object;
(b)Wear such clothes as may be prescribed by the Superintendent.