Section 382(2) in Bharatiya Nagarik Suraksha Sanhita, 2023
(2)Where it is brought to the notice of such Magistrate, or of any other Magistrate to whom the case may have been transferred, that an appeal is pending against the decision arrived at in the judicial proceeding out of which the matter has arisen, he may, if he thinks fit, at any stage, adjourn the hearing of the case until such appeal is decided.[Similar to Section 343 from Old CrPC-Also Refer]