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]

Union of India - Section

Section 250 in Bharatiya Nagarik Suraksha Sanhita, 2023

250. Discharge.

(1)The accused may prefer an application for discharge within a period of sixty days from the date of commitment of the case under section 232.
(2)If, upon consideration of the record of the case and the documents submitted therewith, and after hearing the submissions of the accused and the prosecution in this behalf, the Judge considers that there is not sufficient ground for proceeding against the accused, he shall discharge the accused and record his reasons for so doing.[Similar to Section 227 from Old CrPC-Also Refer]