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 594] [Entire Act]

State of Madhya Pradesh - Subsection

Section 594(a) in Criminal Courts - Rules and Orders

(a)the accused had to appear on more than two hearings, no matter whether the cases ended in conviction or acquittal or discharge, or