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 60] [Entire Act]

Union of India - Section

Section 5 in The Criminal Law (Amendment) Act, 2005

5. Amendment of section 292.-

In section 292 of the Code of Criminal Procedure,-
(a)in sub- section 1, for the portion beginning with the words" gazetted officer" and ending with the brackets and words" (including the officer of the Controller of Stamps and Stationery)", the following shall be substituted, namely:-
" officer of any Mint or of any Note Printing Press or of any Security Printing Press (including the officer of the Controller of Stamps and Stationery) or of any Forensic Department or Division of Forensic Science Laboratory or any Government Examiner of Questioned Documents or any State Examiner of Questioned Documents, as the case may be,";
(b)in sub- section (3), for the portion beginning with the words" except with" and ending with the words" as the case may be,", the following shall be substituted, namely:-
" except with the permission of the General Manager or any officer in charge of any Mint or of any Note Printing Press or of any Security Printing Press or of any Forensic Department or any officer in charge of the Forensic Science Laboratory or of the Government Examiner of Questioned Documents Organisation or of the State Examiner of Questioned Documents Organisation, as the case may be,".