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 6] [Entire Act]

State of Bihar - Subsection

Section 6(3) in Bihar Prevention of Beggary Act, 1951

(3)When a person is convicted for the second or subsequent time under subsection (1), the Court shall order him to be detained for ten years in a Work House, Special Home or Certified Home, as the case may be, and may convert any period of such detention not exceeding to a like period.