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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(2) in The Uttar Pradesh Prohibition Of Beggary Act, 1975

(2)When a person is convicted for the first time under sub-section (1), the Court shall order him to be detained in a Certified Institution for a period which shall not be less than one year and may extend up to three years.