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 15(3)] [Section 15] [Entire Act]

Bombay Presidency - Subsection

Section 15(3)(c) in The Bombay Habitual Offenders Act, 1959.

(c)give a reasonable opportunity to the offender to show cause why such direction should not be given.