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 442] [Entire Act]

State of Madhya Pradesh - Subsection

Section 442(13) in Criminal Courts - Rules and Orders

(13)Examination of the accused in the Court of the committing magistrate and any confession of statement of the accused recorded under Section 164.