Section 16(2)(o) in The Jammu And Kashmir Habitual Offenders (Control And Reform) Act, 1956
(o)the discipline to which persons endeavouring to escape from any industrial, agricultural, reformatory settlement or school, or Otherwise offending against the rules for the time being in force shall be subject, the periodical visiting of such settlement or school and the removal from it of such persons as are considered expedient to be removed.