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 23] [Entire Act]

State of Punjab - Subsection

Section 23(3) in The Juvenile Justice (Punjab) Rules, 1987

(3)The Superintendent may peruse any letter written by or to an inmate and may for any reason inmates, health, morality or well-being that he considers sufficient to refuse to deliver or issue the letter and may destroy the same after recording his reasons in a book maintained for the purpose.