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 408] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 408(b) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(b)when any person is convicted by a Magistrate of an offence under section 124-A of the Ranbir Penal Code, the appeal shall lie to the High Court.