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 450] [Entire Act]

State of Punjab - Subsection

Section 450(1) in Punjab Jail Manual, 1996

(1)In every case in which a sentence is reversed on appeal the Appellate Court shall return the original warrant with a copy of its order to the Court by which the accused was admitted to bail with directions to discharge him.