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 86] [Section 114] [Entire Act] Union of India - Subsection Section 114(b) in The Indian Evidence Act, 1872 (b)that an accomplice is unworthy of credit, unless he is corroborated in material particulars ;