[Cites 0, Cited by 688415]
[Entire Act]
Union of India - Section
Section 439 in The Code of Criminal Procedure, 1973
439. Special powers of High Court or Court of Session regarding bail.
| MANIPUR.- Same as in Punjab. [Manipur Act 3 of 1983, Section 5, w.e.f. 22nd March, 1983].PUNJAB.- After Section 439 of the Code, the following section shall be inserted, namely :"439-A. Notwithstanding anything contained in this Code, no person. -(a) who, being accused or suspected of committing an offence under any of the following sections, namely, Sections 120-B, 121, 121-A, 122, 123, 124-A, 153-A, 302, 304, 307, 326, 333, 363, 364, 365, 367, 368, 392, 394, 395, 396, 399, 412, 431, 436, 449, and 450 of the Indian Penal Code, Sections 3, 4, 5, and 6 of the Explosive Substances Act, and Sections 25, 26, 27, 28, 29, 30, and 31 of the Arms Act, is arrested or appears or is brought before a Court; or(b) who having any reason to believe that he may be arrested on accusation of committing an offence as specified in Cl. (a), has applied to the High Court or the Court of Sessions for a direction for his release on bail in the event of his arrest,shall be released on bail or, as the case may be, directed to be released on bail, except on one or more of the following grounds, namely :(i) that the Court including the High Court or the Court of Sessions for reasons to be recorded in writing is satisfied that there are reasonable grounds for believing that such person is not guilty of any offence specified in Cl. (a);(ii) that such person is under the age of sixteen years or a woman or a sick or an infirm person;(iii) that the Court including the High Court or the Court of Sessions for reasons to be recorded in writing is satisfied that there are exceptional and sufficient grounds to release or direct the release of the accused on bail."TRIPURA.- After Section 439 of the Code, the following section shall be inserted, namely :"439-A. Power to grant bail.- Notwithstanding anything contained in this Code, no person, -(a) who, being accused or suspected of committing an offence under Sections 120-B, 121, 121-A, 122, 123, 124-A, 153-A, 302, 304, 307, 326, 333, 363, 364, 366, 366A, 366-B, 367, 368, 376, 386, 387, 392, 394, 395, 396, 397, 399, 412, 436, 449 and 450 of the Indian Penal Code (No. 45 of 1860), or Sections 25, 26, 27 and 28 of the Arms Act, 1959 (54 of 1959) or Sections 3, 4 and 6 of the Explosive Substances Act, 1908 (Act 6 of 1908) is arrested or appears or is brought before a Court; or(b) who having any reason to believe that he may be arrested on accusation of committing an offence as specified in Cl. (a), has applied to the High Court or the Court of Session for a direction for his release on bail in the event of his arrest,shall be released on bail or, as the case may be, directed to be released on bail, except on one or more of the following grounds, namely :(i) that the Court including the High Court or the Court of Session for reasons to be recorded in writing is satisfied that there are reasonable grounds for believing that such person is not guilty of any offence as specified in Cl. (a);(ii) that such person is under the age of sixteen years or a woman or any sick or an infirm person;(iii) that the Court including the High Court or the Court of Session for reasons to be recorded in writing is satisfied that there are exceptional and sufficient grounds to release or direct the release of the accused on bail." [Tripura Act 6 of 1992, Section 3, w.e.f. 29th July, 1992].CHANDIGARH.- Same as in Punjab |