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 22(1)] [Section 22] [Entire Act]

State of Odisha - Subsection

Section 22(1)(iii) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(iii)communicates or attempts to communicate with any person outside the jail in an unauthorised manner; or