Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 170(1)] [Section 170] [Entire Act] State of Madhya Pradesh - Subsection Section 170(1)(d) in Criminal Courts - Rules and Orders (d)Charge with two or more heads (the forms prescribed by item XXVIII (II) of Schedule V of the Code itself).