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 58 in Criminal Rules of Practice and Circular Orders, 1990

58. Marking of exhibits:

(1)Exhibits admitted in evidence shall be marked as follows :-
(i)if filed by the prosecution with the capital letter 'P' followed by a numeral, P1, P2, P3 and the like ;
(ii)if filed by defence with the capital letter 'D' followed by a numeral, D1, D2, D3 and the like ;
(iii)in case of Court exhibits with the capital letter 'C' followed by a numeral, C1, C2, C3 and the like;
(2)All the exhibits filed by the several accused shall be marked consecutively.All material objects shall be marked in Arabic numbers in continuous series as M.O.1, M.O.2 and M.O.3 and the like, whether exhibited by the prosecution or the defence or the CourtCharges