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 42] [Entire Act]

State of Assam - Subsection

Section 42(5) in Assam Prisons Act, 2013

(5)If the result of the appeal or application is not received within a reasonable period, the Superintendent shall enquire about the result, and thereafter repeat the enquiry at reasonable intervals.