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 70] [Entire Act]

State of West Bengal - Subsection

Section 70(1) in The West Bengal Correctional Services Act, 1992

(1)For removal of doubt, it is hereby declared that for the purposes of this Act, a prisoner sentenced to death by a competent Court shall be called a condemned prisoner.