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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(2) in Rajasthan Suppression of Immoral Traffic in Women and Girls Rules, 1958

(2)The Superintendent shall, at every such place, hear and enquire into any complaints and requests that the inmates wish to make. It shall be his duty to hear the complaints and requests of inmates patiently and to afford them reasonable facilities for making such complaints and requests;