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 15] [Entire Act]

State of Madhya Pradesh - Subsection

Section 15(g) in The M.P. Prisoner's Leave Rules, 1989

(g)Pending cases. - No prisoner who has another case pending on trial shall be granted emergency leave.