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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(5) in RULES FOR VIDEO CONFERENCING FOR COURTS IN THE STATE OF UTTAR PRADESH, 2020

5.1There shall be a Coordinator both at the Court Point and at the Remote Point from which any Required Person is to be examined or heard. However, Co-ordinator may be required at the Remote Point only when a witness or a person accused of an offence is to be examined.