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 292] [Entire Act] State of Punjab - Subsection Section 292(2) in Punjab Jail Manual, 1996 (2)In other cases when necessity is, provided the Inspector-General may sanction the withdrawal and payment to the officer, a sum not exceeding half the amount of the deposit.