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 36] [Entire Act]

State of Rajasthan - Subsection

Section 36(4) in Rajasthan Habitual Offenders Rules, 1955

(4)The route to be taken by a [registered offender] [Substituted by ibid] for journey both ways shall be specified in the pass in form No. 24 and he shall travel by no other route.