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 93] [Entire Act]

Union of India - Section

Section 124 in The Code of Criminal Procedure, 1973

124. Security for unexpired period of bond.

(1)When a person for whose appearance a summons or warrant has been issued under the proviso to sub-section (3) of section 121 or under sub-section (10) of section 123, appears or is brought before the Magistrate or Court, the Magistrate or Court shall cancel the bond executed by such person and shall order such person to give, for the unexpired portion of the term of such bond, fresh security of the same description as the original security.
(2)Every such order shall, for the purpose of sections 120 to 123 (both inclusive), be deemed to be an order made under section 106 or section 117 as the case may be.