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 Jammu-Kashmir - Section

Section 241 in The Code of Criminal Procedure, 1989 (1933 A. D.)

241. Procedure in summons cases.

- The following procedure shall be observed by Magistrates in the trial of summons-cases.