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 35] [Entire Act]

Union of India - Section

Section 29 in The Prisoners Act, 1900

29. [ Removal of prisoners [Substituted by Act 1 of 1903, Section 3 and Sch.II, for Section 29.]

(1)The 3 [State Government] may, by general or special order, provide for the removal of any prisoner confined in a person
(a)under sentence of death, or
(b)under, or in lieu of, a sentence of imprisonment or transportation, or
(c)in default of payment of a fine, or
(d)in default of giving security for keeping the peace or for maintaining good behaviour, to any other prison in [the State [- - -] [Substituted by A.O. 1937.].]
(2)[ Subject to the orders, and under the control, of the State Government, the Inspector-General of Prisons may, in like manner, provide for the removal of any prisoner confined as aforesaid in a prison in the State to any other prison in the [State] [Substituted by A.O. 1937.] [- - -] [Certain words omitted by A.O. 1937.].]
[Bihar].In its application to the State of Bihar, in Section 29, after sub-S. (2), add the following sub-section, namely:(3) Subject to the orders, and under the control, of the State Government any person who is detained in custody in a prison pending inquiry, investigation or trial under any writ, warrant or order of any Court may, by order, be directed to be removed(a) from one subsidiary jail to another subsidiary jail or district jail in the district, by the District Magistrate;(b) from one district jail to another subsidiary jail in the district, by the District Magistrate;(c) from a subsidiary jailor a district jail in one district to a subsidiary jail or a district jail in another district, by the District Magistrate of the District from which the person is removed with the consent of the District Magistrate of such other district;(d) by the State Government or the Inspector-General of Prisons(i) from one central jail to another central jail or to a district jail or a subsidiary jail;(ii) from one district jail to another district jail or a central jail or a subsidiary jail; or(iii) from one subsidiary jail to another subsidiary jail or to a district jail or a central jail.Bihar Act 1 of 2004, Section 2.[Tamil Nadu].In its application to the State of Tamil Nadu, in Section 29,(i) in sub-S. (1), in Cl. (b), for the words or transportation, substitute or imprisonment for life;(ii) after sub-S. (2), add the following sub-section, namely:*(3) Subject to the orders, and under the control, of the State Government any person who is detained in custody in a prison pending inquiry or trial under any writ, warrant or order of any Court may, by order, be directed to be removed(a) by the superintendent Central Prison within his jurisdiction(i) from a central jail to a district jail or a subsidiary jail, or(ii) from a district jail to a central jail or a subsidiary jail; or(iii) from subsidiary jail to another subsidiary jail or district jail or a central jail; and(b) by the Inspector-General of Prisons(i) from one central jail to another central jail or to a district jail or a subsidiary jail;(ii) from one district jail to another district jail or a central jail or a subsidiary jail; or(iii) from one subsidiary jail to another subsidiary jail or to a district jail or a central jail.Madras Act 11 of 1958, Section 8 (w.e.f. 4-6-1958).*Substituted by T.N. Act 14 of 1994, Section 2 (w.e.f. 4-3-1994).