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 2] [Entire Act]

State of Nagaland - Subsection

Section 2(a) in Nagaland Habitual Offenders Act, 1967

(a)'corrective settlement' means any place established, approved or certified as a corrective settlement under Section 13 ;