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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(iii) in The M.P. Prisoner's Leave Rules, 1989

(iii)[] [This should be scored out, if no security is to be demanded.] The prisoner shall furnish security as described below before his/her release (details of security).