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 234] [Entire Act]

Union of India - Subsection

Section 234(4) in Bharatiya Nagarik Suraksha Sanhita, 2023

(4)The law and section of the law against which the offence is said to have been committed shall be mentioned in the charge.