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 Himachal Pradesh - Section

Section 12 in Himachal Pradesh Habitual Offenders Act, 1969

12. Power to cancel or alter restrictions of movements.

- The Government may, by order, cancel any order made under section 11, or alter any area specified in an order under that section:Provided that before making such order, the Government shall consider the matter referred to in sub-section (2) of section 11 in so far as they may be applicable.