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 Jammu-Kashmir - Section

Section 418 in The Code of Criminal Procedure, 1989 (1933 A. D.)

418. [ Appeal on what matters admissible. [Section 418 substituted Act XI of 2006, Section 2.]

(1)An appeal may lie on a fact as well as a matter of law [x x x].[x x x] [Sub-section (2) omitted by Act XXXVII of 1978, Section 61.]Explanation. - The alleged severity of a sentence shall for the purposes of this section, be deemed to be a matter of law.]