[Cites 0, Cited by 2]
[Section 37]
[Entire Act]
Union of India - Subsection
Section 37(2) in The Prisons Act, 1894
| [Gujarat].- Same as that of Maharashtra.Gujarat Act 11 of 1960, Section 87.[Maharashtra].- In its application to the State of Maharashtra, in Section 37,(1) in sub-S. (1), for the words Medical Subordinate, substitute Medical Officer;(2) in sub-S. (2)(a) for the words Medical Subordinate, where they occur for the first time, substitute Medical Officer;(b) the words or Medical Subordinate shall be deleted.Bombay Act 45 of 1959, Section 8 (w.e.f. 21-9-1959). |