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 12] [Entire Act]

State of Madhya Pradesh - Subsection

Section 12(b) in The M.P. Prisoner's Leave Rules, 1989

(b)Forfeiture for a period not exceeding 3 months privileges of interview, receiving and sending letters.