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 33] [Entire Act]

Union of India - Subsection

Section 33(2) in Bharatiya Nagarik Suraksha Sanhita, 2023

(2)For the purposes of this section, the term "offence" includes any act committed at any place out of India which would constitute an offence if committed in India.[Similar to Section 39 from Old CrPC-Also Refer]