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 58] [Section 357] [Entire Act]

Union of India - Subsection

Section 357(5) in The Code of Criminal Procedure, 1973

(5)At the time of awarding compensation in any subsequent civil suit relating to the same matter, the Court shall take into account any sum paid or recovered as compensation under this section.[ Inserted by the Code of Criminal Procedure (Amendment) Act, 2008 (5 of 2009), Section 26 (a).]
ANDHRA PRADESH.- In its application to the State of Andhra Pradesh, in section 357, -in sub-section (1), after the words "the Court may", insert "and where a person against whom an offence is committed belongs to Scheduled Castes or Scheduled Tribes as defined in clauses (24) and (25) of articles 366 of the Constitution of India except when both the accused person and the person against whom an offence is committed belong either to such castes or tribes, the Court shall," andfor sub-section (3), substitute the following sub-section, namely :-"(3) When a Court imposes a sentence, of which fine does not form a part, the Court may, and where a person against whom an offence is committed belongs to Scheduled Castes or Scheduled Tribes as defined in clauses (24) and (25) of article 366 of the Constitution of India, the Court shall, when passing judgment, order the accused person to pay, by way of compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced :Provided that the Court may not order the accused person to pay by way of compensation any amount, if both the accused person and the person against whom an offence is committed belongs either to the Scheduled Castes or the Scheduled Tribes." [Andhra Pradesh Act 21 of 1993, section 2, w.e.f. 3.9.1993].BIHAR.- In sub-section (1) of section 357 the following proviso shall be added :"Provided that the person against whom an offence is committed belongs to Scheduled Castes and to Scheduled Tribes as defined under clause (24) and clause (25) to Article 366 of the Constitution, the Court shall at the time of judgment pass order that the entire amount of fine realised or any part of it will be utilised for the benefit of such person by way of compensation." [Bihar Act No. 9 of 1985, Section 2 w.e.f. 13.8.1985].GOA.- In its application to the State of Goa, in Section 357 -(i) in sub-section (1) for the brackets, figure and words "(1) When a Court imposes a sentence of fine (or a sentence including a sentence of death) of which fine forms a part, the Court may, when passing judgment, order the whole or any part of the fine recovered to be applied", the brackets, figure and words "(1) When a Court imposes a sentence of fine (or a sentence including a sentence of death) of which fine forms a part, the Court may, and where a person against whom an offence is committed belongs to the Scheduled Caste or Scheduled Tribe as defined in Cls. (24) and (25) of Art. 366 of the Constitution except when both the accused person and the person against whom an offence is committed belong either to such Caste or Tribe, order the whole or any part of the fine recovered to be applied", shall be substituted; and(ii) for sub-section (3), the following sub-section shall be substituted namely -"(3) When a Court imposes a sentence, of which fine does not form a part, the Court may, and where a person against whom an offence is committed belongs to the Scheduled Castes or Scheduled Tribes as defined in Cls. (24) and (25) of Article 366 of the Constitution, the Court shall when passing judgment, order the accused person to pay, by way of compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced :Provided that the Court may not order the accused person to pay by way of compensation any amount, if both the accused person and the person against whom an offence is committed belong either to the Scheduled Castes or the Scheduled Tribes. [Goa Act 1 of 1987, Section 2, w.e.f. 12.2.1987].KARNATAKA.- (a) In section 357 in sub-section (1), after the words "the Court may" insert "and where the person against whom an offence is committed belongs to a Scheduled Caste or a Scheduled Tribe as defined in clauses (24) and (25) of Article 366 of the Constitution and the accused person does not belong to a Scheduled Caste or a Scheduled Tribe the Court shall";(b) for sub-section (3), substitute the following :"(3) When a Court imposes a sentence, of which fine does not form a part, the Court may, and where a person against whom an offence is committed belongs to a Scheduled Caste or Scheduled Tribe as defined in clauses (24) and (25) of Article 366 of the Constitution and the accused person does not belong to a Scheduled Caste or a Scheduled Tribe, the Court shall, when passing judgment, order the accused person to pay, by way or compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced." - [Karnataka Act No. 27 of 1987, Section 2 w.e.f. 22.7.1987].MADHYA PRADESH.- (i) in sub-section (1), for the brackets, figure and words "(1) When a Court imposes a sentence of fine or a sentence (including a sentence of death) of which fine forms a part, the Court may, when passing judgment, order the whole or any part of the fine recovered to be applied", the brackets, figure and words "(1) When a Court imposes a sentence of fine or a sentence (including a sentence of death) of which fine forms a part, the Court may, and where a person against whom an offence is committed belongs to Scheduled Castes or Scheduled Tribes as defined in clauses (24) and (25) of Article 366 of the Constitution except when both the accused person and the person against whom an offence is committed belong either to such Castes or Tribes, the Court shall, when passing judgment, order the whole or any part of the fine recovered to be applied" shall be substituted, and(ii) for sub-section (3), the following sub-section shall be substituted, namely :"(3) When a Court imposes a sentence, of which fine does not form a part, the court may, and where a person against whom an offence is committed belongs to Scheduled Castes or Scheduled Tribes as defined in clauses (24) and (25) of Article 366 of the Constitution, the Court shall, when passing judgment, order the accused person to pay, by way of compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced :Provided that the Court may not order the accused person to pay by way of compensation any amount, if both the accused person and the person against whom an offence is committed belong either to the Scheduled Casts or the Scheduled Tribes". [M.P. Act No. 29 of 1978, Section 3, w.e.f. 5.10.1978].RAJASTHAN.- In Section 357 of the Code of Criminal Procedure, 1973 (Central Act 2 of 1974), -(i) in sub-section (1), between the expression " the Court may" and the expression "when passing judgment", the expression "and where the person against whom an offence is committed belongs to a Scheduled Caste or a Scheduled Tribe but the accused person does not so belong, the Court shall", shall be inserted; and(ii) in sub-section (3), between the expression "the Court may" and the expression "when passing judgment", the expression "and where the person against whom an offence is committed belong to a Scheduled Caste or a Scheduled Tribe but the accused person does not so belong, the Court shall," shall be inserted. [Rajasthan Act 3 of 1993, Section 2].UTTAR PRADESH.- In section 357, -(a) in sub-section (1), after clause (d), insert the following proviso :-"Provided that if a person who may receive compensation under clauses (b), (c) and (d) is a member of the Scheduled Castes or the Scheduled Tribes and the person sentenced is not a member of such Castes or Tribes, the Court shall order the whole or any part of the fine recovered to be applied in payment of such compensation.";(b) for sub-section (3) substitute the following :-"(3) When a Court imposes a sentence, of which fine does not form a part, the court may, and where the person who has suffered the loss or injury is a member of the Scheduled Castes or the Scheduled Tribes and the person sentenced is not a member of such Castes or Tribes the Court shall, when passing judgment, order the person sentenced to pay, by way of compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the person has been so sentenced.";(c) after sub-section (5), insert the following Explanation namely :-"Explanation.- For the purposes of this section expressions "Scheduled Castes" and "Scheduled Tribes" shall have the meanings respectively assigned to them in clauses (24) and (25) of Article 366 of the Constitution." [U.P. Act 17 of 1992, Section 2]WEST BENGAL.- (a) In sub-section (1) for "When a Court imposes a sentence of fine or a sentence (including a sentence of death) of which fine forms a part, the Court may, when passing judgment, order the whole or any part of the fine recovered to be applied -" substitute "When a Court imposes a sentence of fine or a sentence (including a sentence of death) of which fine forms a part, the Court may, and where the person against whom an offence has been committed belongs to a Scheduled Castes or Scheduled Tribes, except when both the accused person and the person against whom an offence has been committed belong either to Scheduled Castes or to Scheduled Tribes, shall, when passing judgment, order the whole or any part of the fine recovered to be applied-";(b) for sub-section (3), substitute the following -"(3) When a Court imposes a sentence, of which fine does not form a part, the Court may and where the person against whom an offence has been committed belongs to Scheduled Castes or Scheduled Tribes, shall, when passing judgment, order the accused person to pay, by way of compensation, such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced :Provided that the Court may not order the accused person to pay by way of compensation any amount, if both the accused person and the person against whom an offence is committed belong either to the Scheduled Castes or the Scheduled Tribes.(c) after sub-section (5) insert the following Explanation -"Explanation.- For the purposes of this section, the expressions "Scheduled Castes" and "Scheduled Tribes" shall have the meanings respectively assigned to them in clauses (24) and (25) of Article 336 of the Constitution of India." - [West Bengal Act No. 33 of 1985, Section 3]