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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(d) in Rajasthan Prisons (Shortening of Sentences) Rules, 2006

(d)"premature release" means a release of a prisoner without completing his judicially ordained sentence as a result of shortening of sentence;