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 26] [Entire Act]

State of West Bengal - Subsection

Section 26(2) in The West Bengal Correctional Services Act, 1992

(2)Pending classification of a prisoner by a competent Court or authority, the Inspector General of Correctional Services may after considering the relevant criteria, classify a prisoner temporarily as Division I prisoner or a political prisoner or a political detenue.