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 14] [Entire Act]

State of Nagaland - Subsection

Section 14(2) in Nagaland Habitual Offenders Act, 1967

(2)Where a habitual offender who is not more than forty years of age-
(a)is convicted of any offence punishable with imprisonment, or
(b)is required in pursuance of Section 10 of the Code of Criminal Procedure, 1898 to execute a bond for his good behaviour, and the court or the Magistrate is satisfied from the evidence in the case and other materials or record that it is expedient with a view to his reformation and prevention of crime that he should receive training of corrective character for substantial time, the court or Magistrate may, in the lieu of sentencing him for such offence or, as the case may be, requiring him to execut such bond direct that he shall receiver corrective training for such term of not less than two or not more than five years as the court of the Magistrate may determine.