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 380(3)] [Section 380] [Entire Act] State of Haryana - Subsection Section 380(3)(a) in Punjab Jail Manual (a)his substantive sentence is not less than three years and that he is a prisoner of the casual class;