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 2] [Entire Act]

Bengal Presidency - Subsection

Section 2(10) in The Bengal Vagrancy Act, 1943

(10)"vagrants' home" means an institution provided by the [State] [Word Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government under sub-section (1) of section 13 for permanent detention of vagrants.