[Cites 0, Cited by 14]
[Section 9]
[Entire Act]
Union of India - Subsection
Section 9(6) in The Code of Criminal Procedure, 1973
| Orissa.- In its application to the State of Orissa, in Section 9, to sub-Section (3), add the following proviso, namely :-"Provided that notwithstanding anything to the contrary contained in this Code, an Additional Sessions Judge in a district or sub-division, other than the district or sub-division, by whatever name called, wherein the headquarters of the Sessions Judge are situated, exercising jurisdiction in a Court of Session shall have all the powers of the Session Judge under this Code, in respect of the cases and the proceedings in the Criminal Courts in that district or sub-division for the purposes of Section 116, Section 193 and 194, Clause (a) of Section 209 and Sections 409 and 449.Provided further that the above powers shall not be in derogation of the powers otherwise exercisable by an Additional Sessions Judge or a Session Judge under this Code." - Orissa Act 6 of 2004 Section 2.UTTAR PRADESH.- In section 9 after sub-section (5), the following sub-section shall be inserted :"(5-A) In the event of the death, resignation, removal or transfer of the Sessions Judge, or of his being incapacitated by illness or otherwise for the performance of his duties or of his absence from the place at which his court is held, the senior-most among the Additional Sessions Judges and the Assistant Sessions Judges present at the place, and in their absence. the Chief Judicial Magistrate shall without relinquishing his ordinary duties assume charge of the office of the Sessions Judge and continue in charge thereof until the office is resumed by the Sessions Judge or assumed by an officer appointed thereto, and shall subject to the provision of this Code and any rules made by the High Court in this behalf, exercise any of the power of the Sessions Judge." - [U.P. Act 1 of 1984, Section 2 w.e.f. 1.5.1984].In Section 9 of the Code in sub-section (6) insert the following proviso -"Provided that the Court of Session may hold, or the High Court may direct the Court of Session to hold, its sitting in any particular case at any place in the sessions division, where it appears expedient to do so for considerations of internal security or public order, and in such cases, the consent of the prosecution and accused shall not be necessary." - [U.P. Act No. 16 of 1976, Section 2 w.e.f. 28.11.1975].WEST BENGAL.- In section 9 of the Code in sub-section (3) insert the following proviso :"Provided that notwithstanding anything to the contrary contained in this Code, an Additional Sessions Judge in a sub-division, other than the sub-division, by whatever name called, wherein the headquarters of the Session Judge are situated, exercising jurisdiction in a Court of Session, shall have all the powers of the Sessions Judge under this Code, in respect of the cases and proceedings in the Criminal Courts in that sub-division, for the purposes of sub-section (7) of Section 116, sections 193 and 194, clause (a) of section 209 and sections 409, 439 and 449 :Provided further that the above powers shall not be in derogation of the powers otherwise exercisable by an Additional Sessions Judge or a Sessions Judge under this Code." [Section 3 of West Bengal Act No. 24 of 1988] |