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 Uttar Pradesh - Section

Section 22 in Uttar Pradesh Dacoity Affected Areas Act, 1983

22. Appeal from conviction

Any person convicted on a trial held by a Special Court under this Act may appeal to the High Court.