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 614] [Entire Act]

State of Madhya Pradesh - Subsection

Section 614(8) in Criminal Courts - Rules and Orders

(8)When a convicted person is required to keep the peace under Section 106 of the Code, the fact shall be noted in the remarks column.