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] [Entire Act]

State of Madhya Pradesh - Section

Section 692 in Criminal Courts - Rules and Orders

692. The officer-in-charge of the library, or the reader of the Court, as the case may be, shall-

(a)stamp of office or Court seal on the title page of each book;
(b)fix a numbered label on the back of each book giving its serial number in the list;
(c)check the list with the books every year in January and report to the superintendent or the court whether the books are complete and in good conditions;
(d)post amendments.