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 1] [Entire Act]

Union of India - Section

Section 175 in The Air Force Act, 1950

175. Power to make rules in respect of prisons and prisoners.—

The Central Government may make rules providing—
(a)for the government, management and regulation of air force prisons and detention barracks;
(b)for the appointment, removal and powers of inspectors, visitors, governors and officers thereof;
(c)for the labour of prisoners undergoing confinement therein, and for enabling such prisoners or persons to earn by special industry and good conduct, a remission of a portion of their sentence;
(d)for the safe custody of such prisoners or persons and the maintenance of discipline among them and the punishment, by personal correction, restraint or otherwise, of offences committed by them;
(e)for the application to air force prisons or detention barracks of any of the provisions of the Prisons Act, 1894 (9 of 1894) relating to the duties of officers of prisons and the punishment of persons not being prisoners;
(f)for the admission in to any prison, at proper times and subject to proper restriction of persons with whom prisoners may desire to communicate, and for the consultation by prisoners under trial with their legal advisers without the presence as far as possible of any third party within hearing distance.