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 295] [Entire Act] State of Rajasthan - Subsection Section 295(x) in Rules of the High Court of Judicature for Rajasthan, 1952 (x)complaint, report or information upon which the offence was taken cognizance of by the Court making the commit-(sic)