Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(1)] [Section 36] [Entire Act] State of Jammu-Kashmir - Subsection Section 36(1)(ii) in The Prisoners Act, Svt. 1977 [Jammu and Kashmir] (ii)the District Judge within the local limits of whose jurisdiction the Court of Small Causes is situated.