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 88] [Entire Act]

Union of India - Subsection

Section 88(1) in The National Security Guard Rules, 1987

(1)
(a)at the close of the case for the prosecution the accused may submit to the Court in respect of any charge that the prosecution has failed to establish a prima facie case for him to answer and that he should not be called upon to make his defence to that charge.
(b)Where the accused makes such submission the prosecutor may address the Court in answer thereto and the accused may reply to the prosecutor's address.