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 138] [Entire Act]

State of Jharkhand - Subsection

Section 138(10) in Criminal Court Rules of the High Court of Judicature at Patna

(10)If accused or his pleader addresses the Court, a note of such fact.