Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 208(208)] [Section 208] [Entire Act] Union of India - Subsection Section 208(208)(b) in The Railway Protection Force Rules, 1987 (b)continued detention of a prisoner or getting him back into Force Custody by the Petitionary Authority;