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 Karnataka - Section

Section 8 in The Karnataka Prohibition Of Beggary Act, 1975

8. Relief Centres.-

The Central Relief Committee may establish institutions, in such places as may be deemed necessary for the detention, relief and rehabilitation of persons contravening the provisions of section 3 and sent thereto or it may by notification declare any existing institution as a relief centre.