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 4] [Entire Act]

State of Haryana - Subsection

Section 4(2) in Haryana Good Conduct Prisoners (Temporary Release) Rules, 2007

(2)A prisoner, who has been convicted and sentenced for imprisonment less then four years, shall not be eligible for parole,