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 Madhya Pradesh - Section

Section 14 in Criminal Courts - Rules and Orders

14.

Processes warrants, bail-bonds and all documents of a similar nature must ordinarily be written in the language of the Court.