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 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(3) in The M.P. Prisoners' Release on Probation Rules, 1964

(3)An officer of a prison shall in no case be eligible to act as guardian, unless the Inspector-General of Prisons, Madhya Pradesh, sanctions it.