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 499] [Entire Act] State of Punjab - Subsection Section 499(e) in Punjab Jail Manual, 1996 (e)civil prisoners who are confined under the orders of any authority other than a judicial tribunal shall be kept seperate from prisoners who are confined under process of a civil or Revenue Court or authority.