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 516A] [Entire Act]

State of Haryana - Subsection

Section 516A(2) in Punjab Jail Manual

(2)The release notices, i.e., slips of prisoners classed P.R., shall be made over by the Superintendent of the Jail from which such prisoners are to be released to an officer to be specially deputed for the purpose by the Local Superintendent of Police. In the case of persons to be released from the jail of the district in which they were convicted, the release notices shall be made over to the Police on the Saturday preceding the dates of release. In the case of persons to be released in a district other than in which they were convicted, the release notices shall be made over to the Police at least one month prior to the dates of release.NOTE - As the original copy of the slips to the jail, it is necessary that a full receipt for the slips be obtained from the Police Officer, when forwarding them to other places they should be sent under registered cover to ensure their return.