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 250 in Criminal Courts - Rules and Orders

250.

When an offence is punishable with death but the Court convicting the accused for the offence inflicts upon him a lesser penalty, the Court should state in its judgement its reasons for doing so.