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 96] [Entire Act]

State of Madhya Pradesh - Subsection

Section 96(b) in Criminal Courts - Rules and Orders

(b)the police report that the charge is established against the accused by the evidence collected, and send the case for trial (Section 170 of the Code); or