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 22] [Entire Act]

State of Rajasthan - Subsection

Section 22(5) in Rajasthan Habitual Offenders Rules, 1955

(5)No such [Registered offender] [Substituted by ibid] shall, without good sufficient cause:-
(a)deviate from the route or exceed the time specified in the intimation sent by him, whether in going to or in returning from the place of destination, or
(b)be absent for a longer period than that specified therein.