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 138] [Entire Act]

Union of India - Subsection

Section 138(2) in Bharatiya Nagarik Suraksha Sanhita, 2023

(2)In other cases such period shall commence on the date of such order unless the Magistrate, for sufficient reason, fixes a later date.[Similar to Section 119 from Old CrPC-Also Refer]