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 2] [Entire Act]

State of Bihar - Subsection

Section 2(k) in Bihar Prevention of Beggary Act, 1951

(k)"Work House" means a place notified by the State Government as suitable for the receiption of beggars, physically capable of ordinary manual labour, who are committed to a Work House under any of the provisions of this Act.