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 19] [Entire Act]

State of Odisha - Subsection

Section 19(i) in The Orissa Security Prisoners (Conditions of Detention) Order, 1981

(i)A security prisoner may be permitted to have interview with not more than three relatives at a time excluding minor children from among them as specified below on domestic or personal matters-