Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 565(1)] [Section 565] [Entire Act] State of Madhya Pradesh - Subsection Section 565(1)(ii) in Criminal Courts - Rules and Orders (ii)Rs. 2 for every specimen of handwriting of the same person examined in excess of the first group of five.