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 2 in The Terrorist Affected Areas (Special Courts) Act, 1984

2. Definitions.—

(1)In this Act, unless the context otherwise requires,—
(a)“Code” means the Code of Criminal Procedure, 1973 (2 of 1974);
(b)“High Court”, in relation to a Special Court, means the High Court within the territorial limits of whose jurisdiction such Special Court is proposed to be, or is, established;
(c)“judicial zone” means a judicial zone constituted under sub-section (1) of section 3;
(d)“notification” means a notification published in the official Gazette;
(e)“Public Prosecutor” means a Public Prosecutor or an Additional Public Prosecutor or a Special Public Prosecutor appointed under section 9 and includes any person acting under the directions of the Public Prosecutor;
(f)“scheduled offence” means an offence specified in the Schedule being an offence committed in a terrorist-affected area;
(g)“Special Court” means a Special Court or an Additional Special Court established under section 4;
(h)“terrorist” means a person who indulges in wanton killing of persons or in violence or in the disruption of services or means of communications essential to the community or in damaging property with a view to—
(i)putting the public or any section of the public in fear;
(ii)affecting adversely the harmony between different religious, racial, language or regional groups or castes or communities; or
(iii)coercing or overawing the Government established by law; or
(iv)endangering the sovereignty and integrity of India;
(i)“terrorist-affected area” means an area declared as a terrorist-affected area under section 3;
(j)words and expressions used but not defined in this Act and defined in the Code shall have the meanings respectively assigned to them in the Code.
(2)Any reference in this Act to the Code or any provision thereof shall, in relation to an area in which the Code or such provision is not in force, be construed as a reference to the corresponding law or the relevant provision of the corresponding law, if any, in force in that area.