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 55] [Entire Act]

Union of India - Section

Section 36AB in The Drugs And Cosmetics Act, 1940

36AB. Special Courts.—

(1)The Central Government, or the State Government, in consultation with the Chief Justice of the High Court, shall, for trial of offences relating to adulterated drugs or spurious drugs and punishable under clauses (a) and (b) of section 13, sub-section (3) of section 22, clauses (a) and (c) of section 27, section 28, section 28A, section 28B and clause (b) of sub-section (l) of section 30 and other offences relating to adulterated drugs or spurious drugs, by notification, designate one or more Courts of Session as a Special Court or Special Courts for such area or areas or for such case or class or group of cases as may be specified in the notification.Explanation.—In this sub-section, “High Court” means the High Court of the State in which a Court of Session designated as Special Court was functioning immediately before such designation.
(2)While trying an offence under this Act, a Special Court shall also try an offence, other than an offence referred to in sub-section (l), with which the accused may, under the Code of Criminal Procedure, 1973 (2 of 1974), be charged at the same trial.