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(3)] [Section 8] [Entire Act] State of Punjab - Subsection Section 8(3)(f) in The Punjab Good Conduct Prisoners (Temporary Release) Act, 1962 (f)reduction from the status and grade of "Convict Watchman" or "Convict Overseer".