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 270 in Criminal Courts - Rules and Orders

270.

It is permissible in awarding sentence to take into consideration any long period of detention which a prisoner has undergone before conviction. This principle is sometimes apt to be overlooked and the Criminal Courts are reminded of their duty to observe it.Sentence of Death and Transportation