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] [Entire Act]

State of Andhra Pradesh - Section

Section 120 in Criminal Rules of Practice and Circular Orders, 1990

120. Appeals under Section 454 of the Code:

- Every appeal under Section 454 of the Code should be registered as a Criminal Miscellaneous Appeal and dealt with as such.