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 10] [Entire Act]

State of Haryana - Subsection

Section 10(5) in The Punjab Borstal Act, 1926

(5)An appeal shall not lie under sub-section (3), or sub-section (4) against a conviction or on any finding of fact but only on the ground that the order appealed against is illegal or unduly severe.