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 21] [Section 319(4)] [Section 319] [Entire Act]

Union of India - Subsection

Section 319(4)(a) in The Code of Criminal Procedure, 1973

(a)the proceedings in respect of such person shall be commenced afresh, and the witnesses re-heard;