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 14 in The U.P. Habitual Offenders' Restriction Act, 1952

14. Qualification and appointment of assessors.

- The assessors shall hold such qualification and be selected and appointed in such manner as may be prescribed.