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 14] [Entire Act]

State of Uttar Pradesh - Subsection

Section 14(e) in The U.P. First Offenders' Probation Rules, 1939

(e)in case a probationer has executed a bond with sureties, visit the sureties residing in his district and inform them of the misconduct, if any of the probationer;