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 6] [Entire Act]

State of Telangana - Subsection

Section 6(3) in Telangana Prevention of Begging Act, 1977

(3)If the Court finds that the person who is declared a beggar under sub-section (2) is a child, it may, subject to the provisions of section 7, deal with the case in any manner specified in section 28 of [the Andhra Pradesh (Andhra Area) Children Act, 1920 (Act 4 of 1920),] [Andhra Area Act.] in accordance with the provisions of that Act.