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 3] [Entire Act]

State of Haryana - Subsection

Section 3(8) in The Haryana Prevention of Beggary Rules, 1972

(8)The authorisation issued under sub-rules (3) and (7) shall be duly communicated to the Chief Inspector and the Superintendent of Police concerned.