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 Andhra Pradesh - Section

Section 90 in Criminal Rules of Practice and Circular Orders, 1990

90. Sessions work to be given preference:

- Sessions work should usually be given preference over Civil work and should never be unnecessarily interrupted ; but every Sessions Judge should arrange, as he finds most convenient, for the disposal of urgent Civil and Criminal Work.