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 32] [Entire Act]

State of Sikkim - Subsection

Section 32(1) in The Sikkim Prisons Act, 2007

(1)No criminal prisoners sentenced to rigorous imprisonment at his own desire shall, except on an emergency with the sanction in writing of the Superintendent, be kept to labour for more than nine hours in a day.