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] [Entire Act]

State of Uttar Pradesh - Section

Section 17 in The U.P. Habitual Offenders' Restriction Act, 1952

17. Transfer of habitual offender.

- An habitual offender may with the previous sanction of the State Government be transferred from one settlement to another by the District Magistrate.