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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in The M.P. Treatment of Criminal Lunatics Confined in Prisons Rules, 2000

(2)For every Rehabilitation Centre, the State Government shall appoint an Officer-in-Charge and such other officers as may be necessary.