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 154] [Entire Act]

Union of India - Section

Section 6 in The Contempt Of Courts Act, 1971

6. Complaint against presiding officers of subordinate courts when not contempt.—

A person shall not be guilty of contempt of court in respect of any statement made by him in good faith concerning the presiding officer of any subordinate court to—
(a)any other subordinate court, or
(b)the High Court,
to which it is subordinate.Explanation.—In this section, “subordinate court” means any court subordinate to a High Court.