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 526(1)] [Section 526] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 526(1)(a) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(a)that a fair and impartial inquiry or trial cannot be had in any Criminal Court subordinate thereto ; or