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 67] [Entire Act]

State of Kerala - Subsection

Section 67(1) in The Kerala Prisons and Correctional Services (Management) Act, 2010

(1)The Government and the Director General shall undertake measures, formulate and implement programmes for the reformation of the prisoners.