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 3] [Entire Act]

State of Punjab - Subsection

Section 3(g) in Punjab Jail Manual, 1996

(g)"District Probation Officer" means an officer appointed as such by the State Government to look after the probation work in a District under Probation of Offenders Act, 1958.