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 55] [Entire Act]

State of Punjab - Subsection

Section 55(4) in Punjab Jail Manual, 1996

(4)No Police Officer shall be permitted to interrogate any prisoner, except in so-far-as may be necessary for the identification of such prisoner, without an order, in writing, from the District Magistrate, addressed to the Superintendent.