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 247] [Entire Act]

State of Jharkhand - Subsection

Section 247(1) in Criminal Court Rules of the High Court of Judicature at Patna

(1)An officer or soldier required to attend a court in his official capacity should appear in uniform with sword or side arms. Attendance in an official capacity includes attendance-
(a)as witness when evidence has to be given of matters which came under the cognizance of the officer or soldier in his military capacity,
(b)by an officer for the purpose of watching a case on behalf of a soldier or soldiers under his command.