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 519 in Criminal Courts - Rules and Orders

519.

The A files shall not be destroyed before the expiry of the sentence passed in the case or the death of the person sentenced to imprisonment, whichever is earlier.