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] [Entire Act]

State of Uttar Pradesh - Section

Section 286E in The General Rules (Criminal), 1977

286E. Appeal against classification. - Any person classed as habitual may apply for a revision of the order to the District Magistrate or the authority by which the classification has been made.