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] [Entire Act]

Union of India - Section

Section 13 in Agreement Between the Republic of India and Bosnia and Herzegovina on the Transfer of Sentenced Persons

13. Information on enforcement of sentence.

(1)The receiving State shall notify the transferring State:
(a)when the enforcement of the sentence has been completed; or
(b)if the prisoner escapes from custody before enforcement of the sentence has been completed. In such cases the receiving State shall make every effort to have the prisoner arrested so that he serves the remainder of his sentence and that the prisoner be prosecuted for committing an offence under the relevant law of the receiving State on escape of prisoner.
(2)The receiving State shall furnish a special report concerning the enforcement of the sentence, if so required by the transferring State.Article 14