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 369] [Entire Act] State of Punjab - Subsection Section 369(v) in Punjab Jail Manual, 1996 (v)Each central and district prison and such other institutions as may be specified by Inspector General will have a classification committee of the following officers :