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 81] [Entire Act]

Union of India - Subsection

Section 81(2) in The Assam Rifles Rules, 2010

(2)If he offers such plea-
(a)the accused may adduce evidence in support of the plea and the prosecutor may adduce evidence in answer thereto; and
(b)the prosecutor may address the court in answer to the plea and the accused may reply to the prosecutor's address.