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 75] [Entire Act]

Union of India - Section

Section 335 in The Code of Criminal Procedure, 1973

335. Person acquitted on such ground to be detained in safe custody.

(1)Whenever the finding states that the accused person committed the act alleged, the Magistrate or Court before whom or which the trial has been held, shall, if such act would, but for the incapacity found, have constituted an offence, -
(a)order such person to be detained in safe custody in such place and manner as the Magistrate or Court thinks fit; or
(b)order such person to be delivered to any relative or friend of such person.
(2)No order for the detention of the accused in a lunatic asylum shall be made under clause (a) of sub-section (1) otherwise than in accordance with such rules as the State Government may have made under the [Indian Lunacy Act, 1912 (4 of 1912)] [Now repealed by the Mental Health Act, 1987 (14 of 1987).].
(3)No order for the delivery of the accused to a relative or friend shall be made under clause (b) of sub-section (1), except upon the application of such relative or friend and on his giving security to the satisfaction of the Magistrate or Court that the person delivered shall -
(a)be properly taken care of and prevented from doing injury to himself or to any other person;
(b)be produced for the inspection of such officer, and at such times and places, as the State Government may, direct.
(4)The Magistrate or Court shall report to the State Government the action taken under sub-section (1).