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 35] [Entire Act]

Union of India - Section

Section 25 in The Extradition Act, 1962

25. Release of persons arrested on bail

.In the case of a person who is a fugitive criminal arrested or detained under this Act, the provisions of [the Codeof Criminal Procedure, 1973 (2 of 1974)] [[Substituted by Act 66 of 1993, Section 13, for "theCode of Criminal Procedure, 1898 (5 of 1898)" (w.e.f. 18.12.1993).]], relating to bail shall apply in the same manner as they would apply if such person were accused of committing in India the offence of which he is accused or has been convicted, and in relation to such bail, the Magistrate before whom the fugitive criminal is brought shall have, as far as may be, the same powers and jurisdiction as a Court of Session under that Code.