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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(ii) in The M.P. Prisoner's Leave Rules, 1989

(ii)The prisoner shall on the expiry of the said period report to the Superintendent of the Jail.