Section 545(1) in The Code of Criminal Procedure, 1989 (1933 A. D.)
(1)Whenever under any law in force for the time being a Criminal Court imposes a fine or confirms in appeal revision or otherwise a sentence of fine, or [a sentence (including a sentence of death) of which fine forms a part] [Substituted by Act XLII of 1956 for 'a sentence 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-(a)in defraying expenses properly incurred in the prosecution ;(b)in the payment to any person of compensation for any loss or injury caused by the offence, when substantial compensation is, in the opinion of the Court, recoverable by such person in a Civil Court ;(bb)[ when any person is convicted of any offence far having caused the death of another person or of having abetted the commission of such an offence, in paying compensation to the persons who are, under the Fatal Accidents Act, 1977, entitled to recover damages from the person sentenced for the loss resulting to them from such death] [Clause (bb) of section 545(1) inserted by Act XLII of 1956.];(c)when any person is convicted of any offence which includes theft, criminal misappropriation, criminal breach of trust, or cheating, or of having dishonestly received or retained or of having voluntarily assisted in disposing of stolen property knowing or having reason to believe the same to be stolen in compensating any bona fide purchaser of such property for the loss of the same if such property is restored to the possession of the person entitled thereto.