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 680(6)] [Section 680] [Entire Act]

State of Madhya Pradesh - Subsection

Section 680(6)(ii) in Criminal Courts - Rules and Orders

(ii)Where an appeal or revision is tiled the Court of appeal or revision, as the case may be, shall send intimation thereof to the Trial Court.