Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 442] [Entire Act] State of Madhya Pradesh - Subsection Section 442(7) in Criminal Courts - Rules and Orders (7)List of articles produced in evidence which cannot be attached to the record, such as weapons, coins, clothing, or ornaments.