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 156] [Entire Act]

State of Goa - Subsection

Section 156(2) in Goa Prisons Rules, 2006

(2)Cases of prisoners who continue to remain, at a Central Jail for more than a year shall be reviewed by the Inspector General every six months.