[Cites 0, Cited by 232]
[Entire Act]
Union of India - Section
Section 11 in The Prisons Act, 1894
11. Superintendent.
| [Andhra Pradesh].- In its application to the State of Andhra Pradesh, in sub-S. (2) of Section 11, for the words the District Magistrate, substitute the District Collector.Andhra Pradesh Act 23 of 1958, Section 3 and Sch. (w.e.f. 1-2-1960).[Gujarat].- Same as that of Maharashtra.Gujarat Act 11 of 1960, Section 87; Gujarat A.L. (8th Amdt.) Order, 1961.[Maharashtra].- In its application to the State of Maharashtra, in Section 11, in sub-S. (2), the words a central prison or shall be deleted.Bombay Act 45 of 1959, Section 4 (w.e.f. 21-9-1959); and Act 23 of 1959, Section 2 (w.e.f. 1-6-1959). |