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]

State of Punjab - Section

Section 368 in Punjab Jail Manual, 1996

368.

The authority of an officer in charge of a jail to give effect to any sentence, order or warrant for detention, is contained in Sections 3,15 and 16 of the Prisons Act, 1900.