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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(2) in Rules Regarding Prosecution of Criminal Cases Instituted at the Instance of the Departmental Officers

(2)The complaint should 'give a clear, consecutive and chronological statement of salient facts.