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 19(3)] [Section 19] [Entire Act]

State of Telangana - Subsection

Section 19(3)(d) in Telangana Control of Organised Crime Act, 2001

(d)that, it is in the public interest to order that all or any of the proceeding pending before such a court shall not be published in any manner.