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 2] [Entire Act]

State of Uttarakhand - Subsection

Section 2(5) in The Uttarakhand (Suspension of Sentences of Prisoners) Rules, 2017

(5)"Prisoner" means convicted prisoner, who have been sentenced by the courts of Uttarakhand.