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 333] [Entire Act]

Union of India - Subsection

Section 333(3) in Bharatiya Nagarik Suraksha Sanhita, 2023

(3)The Court may order any scandalous and irrelevant matter in the affidavit to be struck out or amended.[Similar to Section 297 from Old CrPC-Also Refer]