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 73] [Entire Act]

State of West Bengal - Subsection

Section 73(3) in The West Bengal Correctional Services Act, 1992

(3)When a prisoner is transferred from a correctional home to a central correctional home under sub-section (2), the Superintendent of the correctional home from which he is transferred shall communicate the fact of such transfer to the near relative or friend of such prisoner if the name of the relative or friend, as the case may be, is ascertainable from the records of the correctional home.