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 71(1)] [Section 71] [Entire Act] State of Assam - Subsection Section 71(1)(iv) in Assam Prisons Act, 2013 (iv)temporary or permanent removal from a prison office or reduction from a higher to a lower grade of prison office;