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 16] [Entire Act]

State of Odisha - Subsection

Section 16(5) in The Orissa Prevention Of Dangerous Activities Of Communal Offenders Act, 1993

(5)If any person released under Sub-section (1) fails to fulfil any of the conditions imposed upon him under the said. Sub-section or in the bond entered into by him, the bond shall be declared to be forfeited and any person bound thereby shall be liable to pay the, penalty thereof.