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 162] [Entire Act]

Union of India - Section

Section 356 in The Code of Criminal Procedure, 1973

356. Order for notifying address of previously convicted offender.

(1)When any person, having been convicted by a Court in India of an offence punishable under Section 215, Section 489-A, Section 489-B, Section 489-C or Section 489-D [or Section 506 (in so far as it relates to criminal intimidation punishable with imprisonment for a term which may extend to seven years or with fine or with both)] [ Inserted by Act 25 of 2005, Section 29 (w.e.f. 23-6-2006).] of the Indian Penal Code (45 of 1860), or of any offence punishable under Chapter XII [or Chapter XVI] [ Inserted by Act 25 of 2005, Section 29 (w.e.f. 23-6-2006).] or Chapter XVII of that Code, with imprisonment for a term of three years or upwards, is again convicted of any offence punishable under any of those sections or Chapters with imprisonment for a term of three years or upwards by any Court other than that of a Magistrate of the second class, such Court may, if it thinks fit, at the time of passing a sentence of imprisonment on such person, also order that his residence and any change of, or absence from, such residence after release be notified as hereinafter provided for a term not exceeding five years from the date of the expiration of such sentence.
(2)The provisions of sub-section (1) with reference to the offences named therein, apply also to criminal conspiracies to commit such offences and to the abetment of such offences and attempts to commit them.
(3)If such conviction is set aside on appeal or otherwise, such order shall become void.
(4)An order under this section may also be made by an Appellate Court or by the High Court or Court of Session when exercising its powers of revision.
(5)The State Government may, by notification, make rules to carry out the provisions of this section relating to the notification of residence or change of, or absence from, residence by released convicts.
(6)Such rules may provide for punishment for the breach thereof and any person charged with a breach of any such rule may be tried by a Magistrate of competent jurisdiction in the district in which the place last notified by him as his place of residence is situated.