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 4] [Entire Act]

State of Odisha - Subsection

Section 4(3) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(3)Notwithstanding anything contained in Sub-clause (1) the State Government may, on their own motion or otherwise, revise the classification of any detenu.