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 70] [Entire Act]

State of West Bengal - Subsection

Section 70(2) in The West Bengal Correctional Services Act, 1992

(2)A condemned prisoner, who is placed in Division I before conviction, shall, on conviction, continue to enjoy the privileges of a Division I prisoner subject to such restrictions as may be prescribed.