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 10] [Entire Act]

State of Odisha - Subsection

Section 10(5) in The Orissa Communal Offenders (Conditions of Detention) Order, 1995

(5)Subject to general or special order of the State Government, a detenu shall be permitted to use clothings, foot-wear and head-gear supplied to him at Government cost while in custody.