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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(7) in The Prisons Act, 1977

(7)["Inspector General"] [Substituted by Act II of 185, section 2.] means [the officers for the time being appointed by the Government as] [In section 3(7) words with backes added by Act X of 1996.] the Inspector General of prisons;