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 8(3)] [Section 8] [Entire Act] State of Jammu-Kashmir - Subsection Section 8(3)(d) in The Jammu and Kashmir Good Conduct Prisoners (Temporary Release) Act, 1978 (d)the period of temporary release on furlough of the prisoner under section 4, shall not be counted towards his sentence ;