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(xxvii) in The Kerala Prisons and Correctional Services (Management) Act, 2010

(xxvii)"military prisoner" means a prisoner committed to a prison on conviction by a Court Martial;