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 8A(2)] [Section 8A] [Entire Act] State of Uttar Pradesh - Subsection Section 8A(2)(b) in U.P. Cinemas (Regulation) Act, 1955 (b)after the institution of the prosecution the composition shall amount to acquittal of the offender].