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 Haryana - Subsection

Section 8(iii) in Haryana Good Conduct Prisoners (Temporary Release) Rules, 2007

(iii)house repairs/new construction of house owned by the convict. Parole for house repair shall be granted only once, in three years;