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]

Union of India - Section

Section 7 in The Anti-Hijacking Act, 2016

7. Jurisdiction

(1)Subject to the provisions of sub-section (2), where an offence under section 3 or section 5 is committed outside India, the person committing such offence may be dealt with in respect thereof as if such offence had been committed at any place within India at which he may be found.
(2)No Court shall take cognizance of an offence punishable under section 3 or section 5 which is committed outside India unless,--
(a)such offence is committed within the territory of India;
(b)such offence is committed against or on board an aircraft registered in India;
(c)such offence is committed on board and the aircraft in which the offence is committed lands in India with the alleged offender still on board;
(d)such offence is committed against or on board an aircraft which is for the time being leased without crew to a lessee who has his principal place of business or where he has no such place of business, his permanent residence is in India;
(e)such offence is committed by or against a citizen of India;
(f)such offence is committed by a stateless person whose habitual residence is in the territory of India;
(g)such offence is committed by the alleged offender who is present in India but not extradited under section 11.