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 35(2)] [Section 35] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 35(2)(a) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(a)in no case shall such person be sentenced to imprisonment for a longer period than fourteen years ;