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 329 in Bharatiya Nagarik Suraksha Sanhita, 2023

329. Reports of Certain Government Scientific experts.

(1)Any document purporting to be a report under the hand of a Government scientific expert to whom this section applies, upon any matter or thing duly submitted to him for examination or analysis and report in the course of any proceeding under this Sanhita, may be used as evidence in any inquiry, trial or other proceeding under this Sanhita.
(2)The Court may, if it thinks fit, summon and examine any such expert as to the subject-matter of his report.
(3)Where any such expert is summoned by a Court, and he is unable to attend personally, he may, unless the Court has expressly directed him to appear personally, depute any responsible officer working with him to attend the Court, if such officer is conversant with the facts of the case and can satisfactorily depose in Court on his behalf.
(4)This section applies to the following Government scientific experts, namely:-(a) any Chemical Examiner or Assistant Chemical Examiner to Government;(b) the Chief Controller of Explosives;(c) the Director of the Finger Print Bureau;(d) the Director, Haffkeine Institute, Bombay;(e) the Director, Deputy Director or Assistant Director of a Central Forensic Science Laboratory or a State Forensic Science Laboratory;(f) the Serologist to the Government;(g) any other scientific expert specified or certified, by notification, by the State Government or the Central Government for this purpose.[Similar to Section 293 from Old CrPC-Also Refer]