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 2] [Entire Act]

State of Sikkim - Subsection

Section 2(i) in The Sikkim Prisons Act, 2007

(i)“detenu” means any person ordered to be detained and committed to a place of detention in the State by any authority acting in exercise of the powers conferred by such Act in the State;