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 Jharkhand - Section

Section 52 in Criminal Court Rules of the High Court of Judicature at Patna

52.

All Courts should take care that officers who are about to proceed [x x x] [Delated by C.S. No. 34.] out of India, are examined, before their departure, in any pending criminal cases in which they are important witnesses.