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 West Bengal - Section

Section 17 in Police Regulations, Calcutta, 1968

17. Withdrawal of cases. - Although any Police Prosecutor conducting a prosecution with the permission of a Magistrate is authorised by section 495(2) of the Code of Criminal Procedure, 1898, to withdraw from the prosecution he should not normally do so without consulting the Deputy Commissioner.