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 256] [Entire Act]

State of Chattisgarh - Subsection

Section 256(i) in High Court of Chhattisgarh Rules, 2005

(i)Criminal Appeals in non-bailable cases except summarily dismissed............. 14 years from the date of final order.