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 247] [Entire Act]

State of Jharkhand - Subsection

Section 247(4) in Criminal Court Rules of the High Court of Judicature at Patna

(4)Fire-arms shall under no circumstances be taken into court.Sessions Judges and District Magistrates Not to IssueCircular Orders