Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 150] [Entire Act] State of Jharkhand - Subsection Section 150(d) in Criminal Court Rules of the High Court of Judicature at Patna (d)File A of non-bailable Magistrate's cases other than those mentioned in (a) above resulting in the conviction of the accused.