Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21(2)] [Section 21] [Entire Act] State of Nagaland - Subsection Section 21(2)(l) in Nagaland Habitual Offenders Act, 1967 (l)the periodical review of the cases of all persons whose movements have been restricted or who are placed in corrective homes under this Act;