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 2] [Entire Act]

State of Kerala - Subsection

Section 2(x) in The Kerala Prisons and Correctional Services (Management) Act, 2010

(x)"correctional services" means the services maintained by the State Government for proper management, administration, functioning of prisons and reformation of prisoners to become good citizens;