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 111] [Entire Act]

State of Jharkhand - Subsection

Section 111(11) in Criminal Court Rules of the High Court of Judicature at Patna

(11)[ Any confession, or statement of the accused recorded under Section 164, Criminal Procedure Code, and admitted in evidence.] [Deleted by C.S. No. 149.]