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] [Section 69] [Entire Act]

Union of India - Subsection

Section 69(1) in The National Security Guard Rules, 1987

(1)The accused, before pleading to the charge, may offer a plea regarding the jurisdiction of the Court; and in such a case -
(a)The accused may adduce evidence in support of the plea and the prosecutor may adduce evidence in answer thereto; and
(b)The prosecutor may address the Court in answer to the plea and the accused may reply to the prosecutor's address.