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 212 in Criminal Courts - Rules and Orders

212.

When a railway official is required to attend Court the presiding officer should endeavour to detain him as little as possible.