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 39] [Entire Act]

State of Kerala - Subsection

Section 39(11) in The Kerala Prisons and Correctional Services (Management) Act, 2010

(11)Lunatic criminal prisoners shall not be kept in prison, but sent to the nearest mental health centre or hospital on the advice of the Medical Officer.