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 427(1)] [Section 427] [Entire Act] State of Haryana - Subsection Section 427(1)(a) in Punjab Jail Manual (a)when in the opinion of the Superintendent, it is necessary for the purpose of keeping him in safe custody, to so confine him;