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 148] [Entire Act]

State of Rajasthan - Subsection

Section 148(vi) in The General Rules (Criminal), 1980

(vi)Every case in which an accused person is acquitted under sub-section (1) of section 256 of the Code or under section 257 of the Code.