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 1] [Section 54(1)] [Section 54] [Entire Act] State of Karnataka - Subsection Section 54(1)(a) in The Karnataka Prisons Act, 1963 (a)who shall be guilty of any violation of duty or wilful breach or neglect of any rule or regulation, or lawful order made by competent authority; or