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 47] [Entire Act]

State of West Bengal - Subsection

Section 47(2) in The West Bengal Correctional Services Act, 1992

(2)The State Government may, if it thinks fit, prepare a panel of specialists for treatment of different kinds of ailments in correctional homes on the requisition of the Inspector General of Correctional Services.