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 114] [Entire Act]

State of Jharkhand - Subsection

Section 114(12) in Criminal Court Rules of the High Court of Judicature at Patna

(12)Examination of the accused under [Section 254] [Substituted by C.S. No. 50.], Criminal Procedure Code, in Summons cases or under [Section 313] [Substituted by C.S. No. 50.] Criminal Procedure Code, in Warrant cases and any written statement filed by the accused during the trial.