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 1] [Section 354(1)] [Section 354] [Entire Act]

Union of India - Subsection

Section 354(1)(d) in The Code of Criminal Procedure, 1973

(d)if it be a judgment of acquittal, shall state the offence of which the accused is acquitted and direct that he be set at liberty.