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 460] [Entire Act]

Union of India - Section

Section 268 in The Code of Criminal Procedure, 1973

268. Power of State Government to exclude certain persons from operation of Section 267.

(1)The State Government may, at any time, having regard to the matters specified in sub-Section (2), by general or special order, direct that any person or class of persons shall not be removed from the prison in which he or they may be confined or detained, and thereupon so long as the order remains in force, no order made under Section 267, whether before or after the order of the State Government, shall have effect in respect of such person or class of persons.
(2)Before making an order under sub-Section (1), the State Government shall have regard to the following matters, namely :-
(a)the nature of the offence for which, or the grounds on which, the person or class of persons has been ordered to be confined or detained in prison;
(b)the likelihood of the disturbance of public order if the person or class of persons is allowed to be removed from the prison;
(c)the public interest, generally.