Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(1)] [Section 17] [Entire Act] State of Madhya Pradesh - Subsection Section 17(1)(b) in The M.P. Borstal Rules, 1960 (b)offences punishable under Sections 212, 223 and 224 of the Indian Penal Code;