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 815] [Entire Act]

State of Haryana - Subsection

Section 815(1) in Punjab Jail Manual

(1)On the date fixed on the warrant of a prisoner committed to trial, or on the receipt of an order in the form of the first or second Schedules annexed to Act III of 1900 properly drawn up, the unconvicted prisoner concerned shall be placed in the custody of the police for conveyance to court.