Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(3)] [Section 15] [Entire Act] State of Himachal Pradesh - Subsection Section 15(3)(b) in Himachal Pradesh Habitual Offenders Act, 1969 (b)take into consideration the physical and mental condition of the offender, and the suitability for receiving corrective training in a corrective settlement; and