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 2] [Entire Act]

State of Assam - Subsection

Section 2(16) in Assam Prisons Act, 2013

(16)"adolescent inmate" means an inmate who has attained the age of eighteen years, but has not attained the age of twenty-one years;