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 4] [Entire Act]

Bombay Presidency - Subsection

Section 4(c) in The Bombay Habitual Offenders Act, 1959.

(c)to allow the finger and palm impressions, foot-prints and photographs of the habitual offender to be taken: