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 3640] [Entire Act]

Union of India - Section

Section 20 in The Code of Criminal Procedure, 1973

20. Executive Magistrates.

(1)In every district and in every metropolitan area, the State Government may appoint as many persons as it thinks fit to be Executive Magistrates and shall appoint one of them to be the District Magistrate.
(2)The State Government may appoint any Executive Magistrate to be an Additional District Magistrate, and such Magistrate shall have [such] [Substituted by Act 45 of 1978, Section 7, for "all or any"(w.e.f. 18-12-1978).] of the powers of a District Magistrate under this Code or under any other law for the time being in force, [as may be directed by the State Government] [Inserted by Act 45 of 1978 Section 7 (w.e.f. 18-12-1978).].
(3)Whenever, in consequence of the office of a District Magistrate becoming vacant, any officer succeeds temporarily to the executive administration of the district, such officer shall, pending the orders of the State Government, exercise all the powers and perform all the duties respectively conferred and imposed by this Code on the District Magistrate.
(4)The State Government may place an Executive Magistrate in charge of a sub-division and may relieve him of the charge as occasion requires; and the Magistrate so placed in charge of a sub-division shall be called the Sub-Divisional Magistrate.[(4-A) The State Government may, by general or special order and subject to such control and directions as it may deem fit to impose, delegate its powers under sub-section (4) to the District Magistrate.] [Inserted by Act 25 of 2005, Section 2(w.e.f. 23.6.2006).]
(5)Nothing in this section shall preclude the State Government from conferring, under any law for the time being in force, on a Commissioner of Police, all or any of the powers of an Executive Magistrate in relation to a metropolitan area.
PUNJAB.-Powers of Executive Magistrates.- Notwithstanding anything contained in the Code, -(a) an Executive Magistrate shall, to the exclusion of any other Magistrate, have power to take cognizance of and to try and dispose of cases relating to specified offences;(b) the Executive Magistrate shall, to the exclusion of any other Magistrate, exercise powers of remand under Section 167 of the Code in relation to the specified offences and for that purpose of the said Section 167 shall be so read as if the words "Judicial Magistrate" or "Magistrate" and the words "District Magistrate" were substituted for the words "Chief Judicial Magistrate". [Vide Punjab Act 22 of 1983 (w.e.f. 27th June, 1983].UTTAR PRADESH.- After sub-section (5) of Section 20 of this Code the following sub-section shall be inserted -(6) The State Government may delegate its powers under sub-section (4) to the District Magistrate. [U.P. Act No. 1 of 1984, Section 5 w.e.f. 1-5-1984]