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 265E(1)] [Section 265E] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 265E(1)(d) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(d)In case after hearing the parties under clause (b) the Court finds that the offence committed by the accused is not covered under clause (b), or clause (c), then, it may sentence the accused to one-fourth of the punishment provided or extendable as the case may be, for such offence.