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 Jammu-Kashmir - Section

Section 368 in The Code of Criminal Procedure, 1989 (1933 A. D.)

368. Sentence of death.

(1)When any person is sentenced to death, the sentence shall direct that he be hanged by the neck till he is dead.
(2)[ Omitted] [Section 368 (2) omitted by Act XLII of 1956].