Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 2] [Section 53A] [Entire Act] Union of India - Subsection Section 53A(4) in The Code of Criminal Procedure, 1973 (4)The exact time of commencement and completion of the examination shall also be noted in the report.