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 0] [Section 23(3)] [Section 23] [Entire Act] State of Karnataka - Subsection Section 23(3)(e) in Karnataka Borstal Schools Act, 1963 (e)to consider such action as may be necessary in regard to the inmates whose control and detention is about to expire.