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]

State of Arunachal Pradesh - Section

Section 21 in The Arunachal Pradesh Control of Organised Crime Act, 2002

21. Modified application of certain provisions of the code.

(1)Notwithstanding anything contained in the Code or any other law, every offence punishable under this Act, shall be deemed to be a cognisable offence within the meaning of clause (c) of Section 2 of the Code and "cognisable case" as defined in that clause shall be construed accordingly.
(2)Section 167 of the Code shall apply in relation to a case involving an offence punishable under this Act subject to the modifications that, in sub-section (2):-
(a)the references to "fifteen days", and "sixty days", wherever they occur shall be construed as references to "thirty days" and "ninety days" respectively:
"Provided further that if it is not possible to complete the investigation within the said period of ninety days, the Special Court shall extend the said period upto one hundred and eighty days, on the report of the Public Prosecutor indicating the progress of the investigation and the specific reasons for the detention of the accused beyond the said period of ninety days."
(3)Nothing in Section 438 of the Code shall apply in relation as any case involving the arrest of any person on an accusation of having committed an offence punishable under this Act.
(4)Notwithstanding anything contained in the code, no person accused of an offence punishable under this Act shall, if in custody, be released on bail or his own bond, unless:
(a)the Public Prosecutor has been given an opportunity to oppose the application of such release ; and
(b)where the Public Prosecutor opposes the application, the Court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.
(5)Notwithstanding anything contained in the Code, the accused shall not be granted bail if it is noticed by the Court that he was on bail in an offence under this Act, or under any other Act, on the date of the offence in question.
(6)The limitations on granting of bail specified in sub-section (4) are in addition to the limitations under the code or any other law for the time being in force on the granting of bail.
(7)The police officer seeking the custody of any person for pre-indictment or pre-trial interrogation from the judicial custody shall file a written statement explaining the reason for seeking such custody and also for the delay, if any, in seeking the police custody.