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] [Entire Act]

State of Madhya Pradesh - Section

Section 322 in Criminal Courts - Rules and Orders

322.

When a petition for revision has been rejected by the High Court of Judicature, no second petition in respect of the same sentence shall be forwarded.