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 7] [Section 353] [Entire Act]

Union of India - Subsection

Section 353(5) in The Code of Criminal Procedure, 1973

(5)If the accused is in custody, he shall be brought up to hear the judgment pronounced.