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 62] [Entire Act]

State of West Bengal - Subsection

Section 62(8) in The West Bengal Correctional Services Act, 1992

(8)
(a)When a prisoner is released on parole under sub-section (1) or sub-section (3) or sub-section (5), he shall be furnished with a certificate signed by the Superintendent showing the name of the prisoner, the name of the father of the prisoner, the period of release on parole and the place of staying during the said period. A duplicate copy of the certificate shall be retained by the correctional home.
(b)The prisoner shall report to the police-station of the place of his staying during the period of release on parole to enable the local police to keep a watch on his activities.