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 4] [Section 145] [Entire Act]

Union of India - Subsection

Section 145(10) in The Code of Criminal Procedure, 1973

(10)Nothing in this section shall be deemed to be in derogation of the powers of the Magistrate to proceed under section 107.
MAHARASHTRA.- In section 145 -(a) in sub-section (1), for the words `Whenever an Executive Magistrate' the words `Whenever in Greater Bombay, a Metropolitan Magistrate and elsewhere in the State, an Executive Magistrate' shall be substituted;(b) for sub-section (10), the following sub-section shall be substituted, namely, -"(10) In the case of an Executive Magistrate taking action under this section nothing in this section shall be deemed to be in derogation of his power to proceed under Section 107. In the case of a Metropolitan Magistrate taking action under this section, if at any stage of the proceeding, he is of the opinion that the dispute calls for an action under section 107, he shall after recording his reasons, forward the necessary information to the Executive Magistrate having jurisdiction, to enable him to proceed under that section." [Maharashtra Act No. 1 of 1978, Section 2, w.e.f. 15.4.1978].Saving of proceedings pending before Executive Magistrates in Greater Bombay under Sections 145 to 147 of Act 2 of 1974.- If any proceedings under Sections 145, 146 or 147 of the said Code are pending before any Executive Magistrate in Greater Bombay on the day immediately preceding the date of commencement of this Act, they shall be continued, heard and disposed of by that Magistrate, as if this Act had not been passed. [Vide Maharashtra Act 1 of 1978, Sections 3 and 5 with effect 15.4.1978]