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 35(2)] [Section 35] [Entire Act] Bombay Presidency - Subsection Section 35(2)(d) in The Bombay Prevention of Begging Act, 1959 (d)the manner in which contribution for the maintenance of a person detained in a Certified Institution may be ordered to be paid under subsection (1) of section 8;