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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(3) in The Uttar Pradesh Prohibition Of Beggary Act, 1975

(3)When a person is convicted for the second or subsequent time under sub-section (1) the Court shall order him to be detained in a Certified Institution, for a period of five years and may convert any period of such detention (not exceeding two years) into a sentence of imprisonment extending to a like period.