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]

International Treaty - Section

Section 7 in The Tokyo Convention Act, 1975

7. Provisions as to evidence in connection with aircraft .—(1) Where in any proceedings before a Court in India for an offence or other act committed on board an aircraft the testimony of any person is required and the Court is satisfied that the person in question cannot be found in India, there shall be admissible in evidence before that Court any deposition relating to the subject-matter of those proceedings previously made on oath by that person outside India which was so made—

(a)in the presence of the person charged with the offence; and(b)before a judge or a magistrate of a country such as is mentioned in the First Schedule to the Citizenship Act, 1955 (57 of 1955) or before a consular officer of the Central Government.
(2)Any such deposition shall be authenticated by the signature of the judge, magistrate or consular officer before whom it was made and he shall certify that the person charged with the offence was present at the taking of the deposition.
(3)It shall not be necessary in any proceeding to prove the signature or official character of the person appearing so to have authenticated any such deposition or to have given such a certificate and such a certificate shall, unless the contrary is proved, be sufficient evidence in any proceedings that the person charged with the offence was present at the making of the deposition.
(4)If a complaint is made to such a consular officer as aforesaid that any offence has been committed on an Indian registered aircraft while in flight elsewhere than in or over India, that officer may enquire into the case upon oath.
(5)In this section—
(a)the expression “deposition” includes an affidavit, affirmation or statement made upon oath; and
(b)the expression “oath” includes an affirmation or declaration in the case of persons allowed by law to affirm or declare instead of swearing;
and nothing contained in this section shall prejudice the admission as evidence of any deposition which is admissible in evidence apart from this section.