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] [Entire Act]

State of Haryana - Section

Section 319 in Punjab Jail Manual

319. Warders to have a particular charge assigned to them.

- Each warder shall have a particular duty assigned to him by the Superintendent or Deputy Superintendent such as charge of a ward, or set of wards, a workshop or set of work-shops, or gang of prisoners either inside or outside the jail. The posts and duties of warders shall be frequently changed so as to prevent them from forming relations with any of the prisoners.