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 444] [Entire Act]

State of Haryana - Subsection

Section 444(2) in Punjab Jail Manual

(2)If any error or omission, which is, in the opinion of the Superintendent due to mere oversight or mistake, is found in any warrant or order of commitment, or, if the sentence or order passed, though within the competency of the tribunal or authority which passed it, is in any way defective in form or otherwise irregular, he may receive the prisoner subject to reference to such tribunal or authority as the case may be for orders.