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 Madhya Pradesh - Section

Section 140 in Criminal Courts - Rules and Orders

140.

(1)Where the sentence passed is not appealable the procedure prescribed in Section 263 of the Code should be followed; where the sentence passed is appealable that prescribed in Section 264 of the Code should be followed.
(2)In appealable cases a judgement should be drawn up embodying (a) the substance of the evidence and (b) the particulars mentioned in Section 263. In non-appealable cases the particulars required by Section 263 should be recorded. These particulars include full information as to the nature of the offence alleged and proved, the plea of the accused and his examination, the finding and, in case of a conviction, a brief statement of the reasons therefor and the sentence or other final order.Cases under Section 476 of the Code