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 Andhra Pradesh - Subsection

Section 2(e) in Andhra Pradesh Prisons Development Board Act, 2001

(e)"Jail" means a prison and includes all Central Prisons, district jails, sub-jails, prisoners' agricultural colonies, State jails for women and borstal schools;