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 15A(3)] [Section 15A] [Entire Act]

Union of India - Subsection

Section 15A(3)(c) in The Employee's Compensation Act, 1923

(c)if the deposition was made in the course of a criminal proceeding, on proof that the deposition was made in the presence of the person accused,