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 7] [Entire Act]

State of Telangana - Subsection

Section 7(1) in Telangana Borstal Schools Act, 1925

(1)When any Magistrate not empowered to pass sentence under this Act is of opinion that an adolescent offender is a proper person to be detained in a Borstal school he may, without passing sentence, record such opinion and submit his proceedings [and forward the adolescent offender,-
(a)[XXX];
(b)[XXX] [Clause (a) and in clause (b) the words 'in other cases' were omitted by the Andhra Adaptation of Laws (Amendment) Order, 1954.] to the District Magistrate or Sub-divisional Magistrate to whom he is subordinate].