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 10] [Entire Act]

State of Karnataka - Subsection

Section 10(ii) in The High Court of Karnataka (Contempt of Court Proceedings) Rules, 1981

(ii)Upon consideration of the reply filed by the accused and after hearing the parties, the Court may drop the proceeding and discharge the accused;