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 25] [Entire Act]

State of Maharashtra - Subsection

Section 25(3) in The Maharashtra Borstal Schools Rules, 1965

(3)A monitor shall be eligible for being released on furlough for a period of 10 days every year. The period of release shall be treated as detention in the school.