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 4] [Entire Act]

State of Haryana - Subsection

Section 4(1) in The Punjab Borstal Rules

(1)There shall be two sections of a Borstal Institution, namely:-
(a)for the detention of habitual adolescent offenders with definite criminal tendencies.
(b)for the detention of habitual post-adolescent offenders with definite criminal tendencies.