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 323] [Entire Act]

State of Madhya Pradesh - Subsection

Section 323(c) in Criminal Courts - Rules and Orders

(c)The particular portion of the finding, sentence, or order, which is considered incorrect, illegal, or improper, or the particular portion of the proceedings which is considered irregular.