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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(1) in The M.P. Foreigners (Arrest and Conditions of Detention or Confinement) Order, 1974

(1)The Superintendent may in his discretion direct that internees shall be locked up at night not later than one hour after the lock-up time. The unlocking of cells or common wards, use of latrines and bathing shall be carried out in accordance with prison routine.