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 53B] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 53B(2) in Jammu and Kashmir Criminal Laws (Amendment) Act, 2013

(2)The registered medical practitioner conducting such examination shall, without delay, examine such person and prepare a report of his examination giving the following particulars, namely: -
(i)the name and address of the accused and of the person by whom he was brought,
(ii)the age of the accused,
(iii)marks of injury, if any, on the person of the accused.
(iv)the description of material, if any, taken from the person of the accuse for DNA profiling, and",
(v)other material particulars in reasonable detail.