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 4(1)] [Section 4] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 4(1)(g) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(g)"Inquiry". - "Inquiry" includes every inquiry other than a trial conducted under this Code by a Magistrate or Court ;