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 813] [Entire Act]

State of Haryana - Subsection

Section 813(2) in Punjab Jail Manual

(2)He shall not be compelled to labour except by way of punishment but may be required to keep the ward, cell or other compartment occupied by him clean, if accustomed to do similar work in his own home.