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 1A] [Entire Act]

State of Tripura - Subsection

Section 1A(b) in General Rules (Criminal) of 1954

(b)it appears that he has not engaged counsel and is not possessed of sufficient means to do so.