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 37(2)] [Section 37] [Entire Act]

State of Assam - Subsection

Section 37(2)(i) in Assam Prisons Act, 2013

(i)no inmate shall be confined in chain fetters under this sub-section unless prior permission of a Court having jurisdiction is obtained for confining the inmate in chain fetters for reasons as aforesaid;