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 Andhra Pradesh - Section

Section 267 in Criminal Rules of Practice and Circular Orders, 1990

267. Mode of Communication of Orders to Executive Magistrates:

- All proceedings of Court of Session addressed to any executive Magistrate shall, except in cases of urgency or when the law sanctions a different course, be sent to the Executive Magistrate concerned through the District Magistrate.