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 19(3)] [Section 19] [Entire Act]

State of Punjab - Subsection

Section 19(3)(e) in Punjab Detenus (Conditions of Detention) Order, 1981

(e)Cancellation or reduction for a period not exceeding two months of the privilege of having interviews.