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 18(1)] [Section 18] [Entire Act] State of Punjab - Subsection Section 18(1)(vi) in Punjab Detenus (Conditions of Detention) Order, 1974 (vi)shall not do anything wilfully with the object of affecting his own bodily welfare;