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]

Bombay Presidency - Section

Section 11 in The Bombay Habitual Offenders Act, 1959.

11. Power to restrict movements of registered offendors.

(1)If in the opinion of the State Government it is necessary or expedient in the interest of the general public so to do, the State Government may, subject to the provisions of sub-section (4), by order direct that any registered offender shall be restricted in his movements to such area, and for such period not exceeding three years, as may be specified in the order.
(2)Before making any such order the State Government shall take into consideration the following matters, that is to say,—
(a)the nature of the offences of which the registered offender has been convicted, and the circumstances in which the offences were committed;
(b)whether the registered offender follows any lawful occupation, and whether such occupation is conducive to an honest and settled way of life and is not merely a pretence for the purpose of facilitating the commission of crime;
(c)the suitability of the area to which his movements are to be restricted; and
(d)the manner in which the registered offender may earn his living within the restriction area, and the adequacy of arrangements, which are or are likely to be, available therefor.
(3)A copy of the order shall be served on the registered offender in the prescribed manner.
(4)The period specified in an order under sub-section (1) shall in no case extend beyond the period of registration or re-registration, as the case may be, referred to in section 9.