[Cites 0, Cited by 17]
[Section 167]
[Entire Act]
Union of India - Subsection
Section 167(6) in The Code of Criminal Procedure, 1973
| ANDAMAN AND NICOBAR ISLANDS AND LAKSHDWEEP ISLANDS.- In Section 167-(i) in sub-section (1), after the words "nearest Judicial Magistrate", insert the words "or, if there is no Judicial Magistrate in an Island, to an Executive Magistrate functioning in that Island";(ii) after sub-section (1) the following shall be inserted -"(1-A) Where a copy of the entries in the diary is transmitted to an Executive Magistrate, references in section 167 to a Magistrate shall be construed as references to such Executive Magistrate."(iii) to sub-section (3) the following proviso shall be added -"Provided that no Executive Magistrate, other than the District Magistrate or Sub-divisional Magistrate, shall, unless he is specially empowered in this behalf by the State Government, authorise detention in the custody of the police;"(iv) to sub-section (4) the following proviso shall be added -"Provided that, where such order is made by an Executive Magistrate, the Magistrate making the order shall forward a copy of the order, with his reasons for making it, to the Executive Magistrate to whom he is immediately subordinate." [Regulation 1 of 1974 Section 5 (b) w.e.f. 30.3.1974].ANDHRA PRADESH.- In sub-section (2) :(i) to clause (b), the following shall be added at the end -"either in person or through the medium of electronic video linkage;"(ii) in the Explanation II thereunder, for the words "an accused person was produced", the words "an accused person was produced in person or as the case may be through the medium of electronic video linkage" shall be substituted. [Vide A.P. Act No. 31 of 2001, w.e.f. 6.12.2000.]GUJARAT.- In the proviso to sub-section (2) of Section 167 -(i) for Paragraph (a), the following paragraph shall be substituted, namely :-"(a) the Magistrate may authorise detention of the accused person otherwise than in the custody of the police, beyond the period of fifteen days, if he is satisfied that adequate grounds exist for doing so, but no Magistrate shall authorise the detention of the accused person in custody under this section for a total period exceeding -(i) one hundred and twenty days, where the investigation relates to an offence punishable with death, imprisonment for life or imprisonment for a term of not less than ten years;(ii) sixty days, where the investigation relates to any other offence;and, on the expiry of the said period of one hundred and twenty days, or sixty days, as the case may be, the accused person shall be released on bail if he is prepared to and does furnish bail; and every person released on bail under this section shall be deemed to be so released under the provisions of Chapter XXXIII for the purposes of that Chapter";(ii) In paragraph (b), for the words "no Magistrate shall", the words " no Magistrate shall, except for reasons to be recorded in writing", shall be substituted.(iii) the Explanation shall be numbered as Explanation II, and before Explanation II as so numbered, the following Explanation shall be inserted, namely :-"Explanation I.- For the avoidance of doubts, it is hereby declared that, notwithstanding the expiry of the period specified in paragraph (a), the accused person shall be detained in custody so long as he does not furnish bail." [Gujarat Amendment Act, (President Act) 21 of 1976 Section 2 w.e.f. 7.5.1976].(iv) in the proviso for paragraph (b), substitute the following paragraph, namely :-(b) no Magistrate shall authorise further detention in any custody under this section unless -(i) where the accused is in the custody of police, he is produced in person before the Magistrate, and(ii) where the accused is otherwise than in the custody of the police, he is produced before the Magistrate either in person or through the medium of electronic video linkage, in accordance with the direction of the Magistrate";inExplanation II,after the words "whether an accused person was produced before the Magistrate", insert "in person or, as the case may be, through the medium of electronic video linkage". - Code of Criminal Procedure (Gujarat Amendment) Ordinance, 2003, Section 2, w.e.f. 16.8.2003.HARYANA.- After Section 167 the following section shall be inserted -"167-A. Procedure on arrest by Magistrate.- For the avoidance of doubt, it is hereby declared that the provisions of section 167 shall, so far as may be, apply also in relation to any person arrested by or under any order or direction of a Magistrate whether Executive or Judicial".[Haryana Act 20 of 1981 w.e.f. 22.12.1981].MANIPUR.- In its application to the State of Manipur, in Cl. (a) at the proviso to sub-section (2) of Section 167, -(a) for the words "ninety days" wherever they occur, the words "one hundred eighty days" shall be substituted;(b) for the words "sixty days" wherever they occur, the words "one hundred twenty days" shall be substituted. [Vide Manipur Act 3 of 1983, Section 3].ORISSA.- In its application to the State of Orissa, in section 167, in paragraph (a) of the proviso to sub-section (2), -for the words "under this paragraph", substitute "under this section"; andfor the words "ninety days" wherever they occur, substitute "one hundred and twenty days". [Orissa Act 11 of 1997, Section 2, w.e.f. 20.10.1997.]PUNJAB.- In sub-section (2) of Section 167 the words "fifteen days" was substituted by the words "thirty days" by the President Act 1 of 1984 which was again reversed by the Punjab Act 9 of 1986 w.e.f. 8.4.1986.TRIPURA.- In paragraph (a) of the proviso to Sub-section (2) of Section 167 -(i) for the words "ninety days" wherever they occur, the words "one hundred eighty days" shall be substituted;(ii) for the words "sixty days" wherever they occur, the words "one hundred twenty days" shall be substituted. [Tripura Act No. 6 of 1992, Section 2, w.e.f. 29.7.1992].UTTAR PRADESH.- Following Section 167-A shall be inserted :"167-A. Procedure on arrest by Magistrate.- For the avoidance of doubts, it is hereby declared that the provisions of Section 167 shall, so far as may be, apply also in relation to any person arrested by, or under any order or direction of, a Magistrate, whether Executive or Judicial." [U.P. Act 18 of 1977, Section 2 w.e.f. 5.11.1977].WEST BENGAL.- (1) For sub-sec. (5) of Section 167 following sub-section shall substituted-"(5) If, in respect of -(i) any case triable by a Magistrate as a summons case, the investigation is not concluded within a period of six months, or(ii) any case exclusively triable by Court of Session or a case under Chapter XVIII of the Indian Penal Code (45 of 1860), the investigation is not concluded within period of three years, or(iii) any case other than those mentioned in clauses (i) and (ii), the investigation is not concluded within a period of two years, from the date on which the accused was arrested or made his appearance, the Magistrate shall make an order stopping further investigation into the offence and shall discharge the accused unless the officer making the investigation satisfies the Magistrate that for special reasons and in the interest of justice the continuation of the investigation beyond the periods mentioned in this sub-section is necessary."(2) In sub-section (6) after the words "any order stopping further investigation into an offence has been made" the words "and the accused has been discharged" shall be inserted. [W.B. Act No. 24 of 1988, Section 4]Rajasthan.- (1) For sub-sec. (2) of Section 167 following sub-section shall substituted-(i) for the existing paragraph (b) the following shall be substituted, namely:-"(b) where the accused is in police custody, no Magistrate shall authorise detention in any custody under this section unless the accused is produced before him in person;(bb) where the accused is in judicial custody, no Magistrate shall authorise detention in any custody under this section unless the accused is produced before him either in person or through the medium of electronic video linkage;"(ii) for the existing Explanation II, following shall be substituted, namely:-"Explanation II.- If any question arises whether an accused person was produced before the Magistrate as required under paragraph (b) and (bb), the production of the accused person may be proved-(i) by his signature on the order authorising detention, if he is produced in person; or(ii) by a certificate to the effect that he was produced through the medium of electronic video linkage recorded by the Magistrate on the order authorising detention, if he is produced through the medium of electronic video linkage."[Rajasthan Act No. 16 of 2005, dated 8.7.2005.] |