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 125(3)] [Section 125] [Entire Act] NCT Delhi - Subsection Section 125(3)(a) in Delhi Prisons (Inspection, Meetings and Duties of Officers) Rules, 1988 (a)his substantive sentence is not less than three years and that he is a prisoner of the casual class;