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 137 in Criminal Courts - Rules and Orders

137.

The following cases should not be tried summarily:-
(a)cases which are prima facie likely in the event of a conviction to call for more severe punishment than can be awarded on summary trial, e.g., cases of cattle theft and cases against previously convicted offenders;
(b)cases which are prima facie likely to be long and complicated;
(c)cases arising out of disputed title; and
(d)cases in which, for any particular reason, it is desirable that there should be a full record of the evidence for future reference, e.g., cases in which Government servants of any rank are concerned as accused persons.
Note. - Summary procedure though strictly legal, in such cases, is not appropriate and should not be followed.