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 715] [Entire Act]

Union of India - Section

Section 15 in The Contempt Of Courts Act, 1971

15. Cognizance of criminal contempt in other cases.—

(1)In the case of a criminal contempt, other than a contempt referred to in section 14, the Supreme Court or the High Court may take action on its own motion or on a motion made by—
(a)the Advocate-General, or
(b)any other person, with the consent in writing to the Advocate-General, or
(c)in relation to the High Court for the Union territory of Delhi, such Law Officer as the Central Government may, by notification in the Official Gazette, specify in this behalf, or any other person, with the consent in writing of such Law Officer.
(2)In the case of any criminal contempt of a subordinate court, the High Court may take action on a reference made to it by the subordinate court or on a motion made by the Advocate-General or, in relation to a Union territory, by such Law Officer as the Central Government may, by notification in the Official Gazette, specify in this behalf.
(3)Every motion or reference made under this section shall specify the contempt of which the person charged is alleged to be guilty.Explanation.—In this section, the expression “Advocate-General” means—
(a)in relation to the Supreme Court, the Attorney-General or the Solicitor-General;
(b)in relation to the High Court, the Advocate-General of the State or any of the States for which the High Court has been established;
(c)in relation to the Court of a Judicial Commissioner, such Law Officer as the Central Government may, by notification in the Official Gazette, specify in this behalf.