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 447] [Entire Act]

Union of India - Subsection

Section 447(1) in Bharatiya Nagarik Suraksha Sanhita, 2023

(1)Whenever it is made to appear to the High Court-(a) that a fair and impartial inquiry or trial cannot be had in any Criminal Court subordinate thereto; or(b) that some question of law of unusual difficulty is likely to arise; or(c) that an order under this section is required by any provision of this Sanhita, or will tend to the general convenience of the parties or witnesses, or is expedient for the ends of justice, it may order-(i) that any offence be inquired into or tried by any Court not qualified under sections 197 to 205 (both inclusive), but in other respects competent to inquire into or try such offence;(ii) that any particular case or appeal, or class of cases or appeals, be transferred from a Criminal Court subordinate to its authority to any other such Criminal Court of equal or superior jurisdiction;(iii) that any particular case be committed for trial to a Court of Session; or(iv) that any particular case or appeal be transferred to and tried before itself.