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 21(1)] [Section 21] [Entire Act]

State of Odisha - Subsection

Section 21(1)(i) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(i)shall reside in the accommodation allotted to him by the Superintendent, whether in an association, ward or a cell;