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] [Entire Act]

State of Jharkhand - Section

Section 214 in Criminal Court Rules of the High Court of Judicature at Patna

214.

In calculating the duration of cases before the [Judicial] [Inserted by C.S. No. 72.] Magistrate, time must be counted from the date of the apprehension of the accused or of his appearance in Court, whichever was the earlier. [G. L.1/34, G. L.1/46]