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 21(2)] [Section 21] [Entire Act]

State of Kerala - Subsection

Section 21(2)(c) in Kerala Habitual Offenders Act, 1960

(c)the authority to whom and the manner in which any change or intended change o£ ordinary residence shall be notified under sub-section (1) of section 7;