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] [Entire Act]

State of Jammu-Kashmir - Section

Section 23 in The Prisons Act, Svt. 1977 [Jammu and Kashmir]

23. Convict officers

Prisoners who have been appointed as officers of prisons shall be deemed to be public servants within the meaning of Ranbir Penal Code.