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 342A] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 342A(a) in The Code of Criminal Procedure, 1989 (1933 A. D.)

(a)he shall not be called as a witness except on his own request in writing ; or