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 813] [Entire Act]

State of Haryana - Subsection

Section 813(1) in Punjab Jail Manual

(1)An unconvicted criminal prisoner shall be subjected to as little interference as is consistent with the maintenance of order and discipline in the Jail, but he shall keep himself and his clothing and bedding clean.