(1)The Central Government may, by notification in the Official Gazette, make regulations providing,—(a)for the government, management and regulation of naval prisons and detention quarters;(b)for the appointment and removal and powers of inspectors, visitors and officers thereof;(c)for the food, bedding and clothing of prisoners or persons undergoing detention therein;(d)for the labour of such prisoners or persons therein and for enabling such prisoners or persons to earn by special industry and good conduct remission of a portion of their sentence; and(e)for the care of such prisoners or persons, their safe custody and the maintenance of good order and discipline among them and the punishment by personal correction, restraint or otherwise of offences committed by such prisoners or persons.