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 681] [Entire Act]

State of Madhya Pradesh - Subsection

Section 681(5) in Criminal Courts - Rules and Orders

(5)At the head-quarters of a district the register shall be put up for check every month to the District Magistrate or a subordinate Magistrate and at outlaying places to the Additional District Magistrate or Sub-Divisional Magistrate or tahsildar, as the case may be.