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 6] [Entire Act]

State of Punjab - Subsection

Section 6(2) in Punjab Jail Manual, 1996

(2)The State Government as far as practicable shall establish a separate jail for under-trial prisoners and agitational prisoners at Distt. Headquarters as deemed proper.