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] [Section 81] [Entire Act]

State of Andhra Pradesh - Subsection

Section 81(3) in Criminal Rules of Practice and Circular Orders, 1990

(3)Advocates may be allowed to sit while examining or cross-examining the witness.Note :- Every person shall be required to stand when addressed by the Court or when he addresses the Court