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 18] [Entire Act]

State of Odisha - Subsection

Section 18(2) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(2)Detenus may receive through post any of the newspapers and periodicals approved by the Superintendent subject to the condition laid down in Sub-clause (3) below.