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 0] [Entire Act]

Bombay Presidency - Section

Section 2 in The Bombay Habitual Offenders Act, 1959.

2. Definitions

In this Act, unless the context otherwise requires,—
(a)“Code” means the Code of Criminal Procedure, 1898*;
(b)“corrective settlement” means any place established, approved or certified as a corrective settlement under section 14;
(c)“district” includes Greater Bombay;
(d)“District Magistrate”,—
(i)in Greater Bombay, means the Commissioner of Police,
(ii)***
(e)“habitual offender” means any person who, since his attaining the age of eighteen years,—
(i)during any consecutive period (whether before or after the commencement of this Act or partly before and partly after such commencement) of five years, has been sentenced on conviction on not less than three occasions, to a substantive term of imprisonment for one or more of the scheduled offences committed on separate occasions, being offences which are not so connected together as to form parts of the same transaction and
(ii)such sentence has not been reversed in appeal or revision:
Provided that in computing the consecutive period of five years aforesaid, any period spent in jail either under a sentence of imprisonment or under detention shall not be taken into account;
(f)“prescribed” means prescribed by rules made under this Act;
(g)“registered offender” means a habitual offender registered or re-registered under this Act;
(h)“scheduled offence” means an offence specified in the Schedule or an offence analogous thereto;
(i)“Superintendent of Police” in Greater Bombay means an officer appointed by the State Government to perform the duties of a Superintendent of Police under this Act.