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 4] [Entire Act]

State of Punjab - Subsection

Section 4(2) in The Punjab Borstal Act, 1926

(2)For every Borstal Institution the [State] [Substituted for the word 'Provincial' by Adaptation of Laws Order, 1950.] Government shall appoint a Superintendent, and such other officers as may be necessary.