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 145] [Entire Act]

Union of India - Subsection

Section 145(3) in Bharatiya Nagarik Suraksha Sanhita, 2023

(3)The Court in dealing with applications under section 144 shall have power to make such order as to costs as may be just.[Similar to Section 126 from Old CrPC-Also Refer]