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 240] [Entire Act]

State of Madhya Pradesh - Subsection

Section 240(8) in Criminal Courts - Rules and Orders

(8)These remarks are intended primarily for the guidance of Trial Courts, but the general principles should be borne in mind by Appellate and Revisional Courts.