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 Madhya Pradesh - Section

Section 6 in The M.P. Bhiksha Vritti Nivaran Niyam, 1977

6. The manner of making summary inquiry under sub-section (1) of Section 5.

- So far as may be, the procedure prescribed in the Code of Criminal Procedure, 1973 (No. 2 of 1974), for trial of summons cases and recording evidence therein, shall be followed in making an inquiry under sub-section (1) of Section 5.