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 30] [Entire Act]

State of Rajasthan - Subsection

Section 30(2) in Rajasthan Habitual Offenders Rules, 1955

(2)The [Corrective Settlements] [Added by ibid] Manager shall be responsible for the proper management of the [Corrective Settlements] [Added by ibid] and for the well being of the inmates thereof.