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]

Union of India - Section

Section 144 in The Army Rules, 1954

144. Addresses .-All addresses by the prosecutor and the accused and the summing up of the Judge-Advocate may, either be given orally or in writing, and if in writing, shall be read in open Court.

Insanity