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 Madhya Pradesh - Section

Section 52 in Criminal Courts - Rules and Orders

52. The normal method of securing attendance before Courts in India of persons outside India accused of an offence in India is by extradition.