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] [Entire Act]

State of Jammu-Kashmir - Section

Section 538F in The Code of Criminal Procedure, 1989 (1933 A. D.)

538F. Continuing offence.

- In the case of a continuing offence, a fresh period of limitation shall begin to run at every moment of the time during which the offence continues.