Section 105(1) in The Code of Criminal Procedure, 1973
(1)Where a Court in the territories to which this Code extends (hereafter in this section referred to as the said territories) desires that -(a)a summons to an accused person, or(b)a warrant for the arrest of an accused person, or(c)a summons to any person requiring him to attend and produce a document or other thing, or to produce it, or(d)a search-warrant,[issued by it shall be served or executed at any place, -(i)within the local jurisdiction of a Court in any State or area in India outside the said territories, it may send such summons or warrant in duplicate by post or otherwise, to the presiding officer of that Court to be served or executed; and where any summons referred to in clause (a) or clause (c) has been so served, the provisions of section 68 shall apply in relation to such summons as if the presiding officer of the Court to whom it is sent were a Magistrate in the said territories;(ii)in any country of place outside India in respect of which arrangements have been made by the Central Government with the Government of such country or place for service or execution of summons or warrant in relation to criminal matters (hereafter in this section referred to as the contracting State), it may send such summons or warrant in duplicate in such form, directed to such Court, Judge or Magistrate, and sent to such authority for transmission, as the Central Government may, by notification, specify in this behalf;]