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 512(1)] [Section 512] [Entire Act]

State of Haryana - Subsection

Section 512(1)(c) in Punjab Jail Manual

(c)On the discharge of a prisoner from jail, an entry should be made in Register No. 2 showing the total amount of solitary confinement undergone as per warrant.