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 921] [Entire Act]

Union of India - Section

Section 357A in The Code of Criminal Procedure, 1973

357A. [ Victim compensation scheme. [Inserted by the Code of Criminal Procedure (Amendment) Act, 2008 (5 of 2009), Section 28.]

(1)Every State Government in co-ordination with the Central Government shall prepare a scheme for providing funds for the purpose of compensation to the victim or his dependents who have suffered loss or injury as a result of the crime and who require rehabilitation.
(2)Whenever a recommendation is mae by the Court for compensation, the District Legal Service Authority or the State Legal Service Authority, as the case may be, shall decide the quantum of compensation to be awarded under the scheme referred to in sub-Section(1).
(3)If the trial Court, at the conclusion of the trial, is satisfied, that the compensation awarded under Section 357 is not adequate for such rehabilitation, or where the cases end in acquittal or discharge and the victim has to be rehabilitated, it may make recommendation for compensation.
(4)Where the offender is not traced or identified, but the victim is identified, and where no trial takes place, the victim or his dependents may make an application to the State or the District Legal Services Authority for award of compensation.
(5)On receipt of such recommendations or on the application under sub-Section (4), the State or the District Legal Services Authority shall, after due enquiry award adequate compensation by completing the enquiry within two months.
(6)The State or the District Legal Services Authority, as the case may be, to alleviate the suffering of the victim, may order for immediate first-aid facility or medical benefits to be made available free of cost on the certificate of the police officer not below the rank of the officer-in-charge of the police station or a Magistrate of the area concerned, or any other interim relief as the appropriate authority deems fit.] [Inserted by the Code of Criminal Procedure (Amendment) Act, 2008 (5 of 2009), Section 25 (a).][357B. Compensation to be in addition to fine [under section 326A, section 376AB, section 376D, section 376DA and section 376DB of the Indian Penal Code]. - The compensation payable by the State Government under section 357A shall be in addition to the payment of fine to the victim [under section 326A, section 376AB, section 376D, section 376DA and section 376DB of the Indian Penal Code] [Substituted 'under section 326A or section 376D of the Indian Penal Code.' by Criminal Law (Amendment) Act, 2018 (22 of 2018), dated 11.8.2018.]][357C. Treatment of victims. - All hospitals, public or private, whether run by the Central Government, the State Government, local bodies or any other person, shall immediately, provide the first-aid or medical treatment, free of cost, to the victims of any offence covered under section 326A, 376, [376A, 376AB, 376B, 376C, 376D, 376DA, 376DB] or section 376E of the Indian Penal Code, and shall immediately inform the police of such incident.]