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] [Entire Act]

State of Madhya Pradesh - Section

Section 57 in M.P. Rights of Persons with Disabilities Rules, 2017

57. Appointment of Special Public Prosecutor.

(1)The special public prosecutor shall be appointed by the State Government for every special Court as under:-
(a)who has practical experience of handling cases of persons with disabilities;
(b)who has experience of practicing in the Court for not less than seven years,
(c)who has knowledge of local language and customs.
(2)The special Public Prosecutor specified under section 85 of the Act shall be entitled to receive such fees or remuneration as is admissible to the Public Prosecutor appointed by the State Government under the Code of Criminal Procedure, 1973 (1 of 1974) for conducting the cases before the Court of session.