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 30] [Entire Act]

State of Maharashtra - Subsection

Section 30(3) in The Maharashtra Habitual Offenders Rules, 1960

(3)The [Director of Correctional Services] [Substituted by G. N. of 4.7.1973.] may in special circumstances exempt any settler from taking a pass for proceedings to any place.