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 8(3)] [Section 8] [Entire Act] State of Rajasthan - Subsection Section 8(3)(i) in Rajasthan Habitual Offenders Act, 1953 (i)the terms upon which [---] [Omitted by ibid.] offenders may be discharged from [corrective] [Substituted by ibid.] settlements;