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 35] [Entire Act]

State of Maharashtra - Subsection

Section 35(k) in The Maharashtra Habitual Offenders Rules, 1960

(k)have in his possession any article which has been forbidden by the Superintendent as capable of use as a weapon of offence;