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 155] [Entire Act]

State of Madhya Pradesh - Subsection

Section 155(b) in Criminal Courts - Rules and Orders

(b)When the presiding officer is on tour cases instituted on complaint shall not be dismissed unless the complainant has had due notice of the place of hearing.