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 Jharkhand - Section

Section 112 in Criminal Court Rules of the High Court of Judicature at Patna

112.

File B shall contain-
(1)[Title-page] [To be written up in English and in the combined form prescribed.],
(2)[Table of Contents] [To be written up in English and in the combined form prescribed.], and
(3)All other papers not included in File A, except documents admitted as evidence during the trial, that is, exhibits, which are dealt with in a separate rule.B. Magistrates' RecordsWarrant and Summons Cases