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 366 in Criminal Courts - Rules and Orders

366. Sale-proceeds of confiscated opium if realized by judicial officers should be credited to "XXI-Administration of Justice-General Fees, Fines and Forfeitures-Other items."