Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 31(2)] [Section 31] [Entire Act] State of Uttar Pradesh - Subsection Section 31(2)(c) in The Uttar Pradesh Prohibition Of Beggary Act, 1975 (c)the manner in which a person arrested under section 9 is to be kept until he can be brought before a court;