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 607 in Criminal Courts - Rules and Orders

607.

The following statements shall be submitted annually by the District Magistrate through the Sessions Judge to the High Court in the forms and on the dates shown against them :-
Name of return No. of form on Schedule Date of dispatch
by District Magistrate to Sessions Judge by Sessions Judge to the High Court
I.-Tribunal statement ... V-47 15th February 16th March
II.-Offences statement ... V-48 ... ...
III.-Statement of miscellaneous proceedings ... V-49 ... ...
IV.-Trial and duration statement ... V-50 ... ...
V.-Punishment statement ... V-51 ... ...
VI.-A. Appeal statement ... V-52 ... ...
VI.-B. Revision statement ... V-53 ... ...
VII.-Fine account ... V-54 ... ...
VIII.-Witness statement ... V-55 ... ...