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 359] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 359(2) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(2)The Magistrate or Sessions Judge may, in his discretion, take down, or cause to be taken down, any particular question and answer.