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 Himachal Pradesh - Subsection Section 8(3)(d) in Himachal Pradesh Good Conduct Prisoners (Temporary Release) Act, 1968 (d)the period of temporary release on furlough of the prisoner under section 4 shall not be counted towards his sentence;