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] [Entire Act]

State of Uttar Pradesh - Section

Section 271 in The General Rules (Criminal), 1977

271. Class of prisoners. - A prisoner confined in a jail may be-

(1)a criminal prisoner, which terms includes-
(a)a convicted prisoner, including a prisoner committed to or detained in prison under [Section 123] [See Section 122 of the Code of Criminal Procedure, 1973, (Act No. 2 of 1974).] of the Code of Criminal Procedure, [1898] [Figure '1898' shall be read as '1973'.], on his failure to give security when ordered to do so under [Section 118] [See Section 117 of the Code of Criminal Procedure, 1973, (Act 2 of 1974).], of the said Code ;
(b)an unconvicted or under-trial prisoner ;
(2)
(a)a state prisoner detained under Regulation III of 1818: or
(b)a prisoner detained without trial under any other law relating to the detention of such prisoners: and
(3)a civil prisoner.Note. - Lunatics may also be temporarily detained in jails under the orders of a Magistrate.