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 Madhya Pradesh - Section

Section 695 in Criminal Courts - Rules and Orders

695. A Magistrate taking charge shall certify to the District Magistrate that he has checked the books in his court with the list, and add a note as in the preceding rule.