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 126] [Entire Act]

State of Kerala - Subsection

Section 126(1) in Kerala Police Act, 2011

(1)The Station House Officer may, on application of the accused, compound all noncognizable offences under the Act.