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 10] [Section 378(2)] [Section 378] [Entire Act]

Union of India - Subsection

Section 378(2)(a) in The Code of Criminal Procedure, 1973

(a)to the Court of Session, from an order of acquittal passed by a Magistrate in respect of a cognisable and non-bailable offence;