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 18] [Entire Act]

Union of India - Subsection

Section 18(1) in THE BOMBAY PUBLIC SECURITY MEASURES ACT, 1947

(1)any person convicted on a trial held by a Special Judge may appeal to the High Court within a period of fifteen days from the date of sentence;