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 144 in Criminal Rules of Practice and Circular Orders, 1990

144. Evidence to be typed or cyclostyled only if pleadings are typed or cyclostyled:

- No party will be permitted to type or cyclostyle the evidence in a case without his having paid for the typing or cyclostyling of the pleadings.