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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(3) in Rajasthan Habitual Offenders Rules, 1955

(3)All orders of punishment passed under sub-rule (1) by the [corrective settlement] [Substituted by ibid] Manager shall be liable to revision by the District Magistrate.