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 Maharashtra - Section

Section 47 in The Maharashtra Habitual Offenders Rules, 1960

47.

(1)It shall be the duty of the members of the Visiting Committee-
(a)to visit the settlement once a month according to a rota which shall be drawn up by the Chairman after consulting the members;
(b)to attend quarterly meetings which shall be held in the months of January, April, July and October;
(c)to inspect all parts of the settlement and see every settler detained therein with a view to finding out if the settler is benefited by the training given to him.
(2)It shall be the duty of the Visiting Committee -
(a)to satisfy itself that necessary measures for discipline, employment and medical care are being taken;
(b)to give every settler an opportunity of making applications and complaints to it and to enquire into the same;
(c)to inspect the accounts and other registers and the records of settlers;
(d)to consider any other matter connected with the progress of the settlement and welfare of the settlers.