Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1)] [Section 8] [Entire Act] State of Rajasthan - Subsection Section 8(1)(iii) in Rajasthan Prisons (Shortening of Sentences) Rules, 2006 (iii)Prisoners awarded sentences by Court-Martial who have served two-third of their sentences including the period of remissions;