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 Karnataka - Section

Section 3 in The Karnataka Prisoners Act, 1963

3. Officers in charge of prisons to detain persons duly committed to their custody.—

The Officer in-charge of a prison shall receive and detain all persons duly committed to his custody under this Act or otherwise, by any court, according to the exigency of any writ, warrant or order by which such person has been committed, until such person is discharged or removed in due course of law.