Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 256] [Entire Act] Union of India - Subsection Section 256(2) in Bharatiya Nagarik Suraksha Sanhita, 2023 (2)If the accused puts in any written statement, the Judge shall file it with the record.