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 Jammu-Kashmir - Section

Section 380 in The Code of Criminal Procedure, 1989 (1933 A. D.)

380. Procedure in cases submitted by Magistrate not empowered to ad under section 562.

- Where proceedings are submitted to a [Judicial Magistrate of the first class] [Substituted by Act XL of 1966.] as provided by section 562, such Magistrate may thereupon pass such sentence or make such order as he might have passed or made if the case had originally been heard by him, and, if he thinks further inquiry or additional evidence on any point to be necessary, he may make such inquiry or take such evidence himself or direct such inquiry or evidence to be made or taken.