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 448] [Entire Act]

State of Madhya Pradesh - Subsection

Section 448(10) in Criminal Courts - Rules and Orders

(10)Examination of the accused with any written statement put in by him.