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 1] [Section 8(3)] [Section 8] [Entire Act] State of Punjab - Subsection Section 8(3)(c) in The Punjab Good Conduct Prisoners (Temporary Release) Act, 1962 (c)withholding concession of either interviews or letters or both for a maximum period of three months;