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 241 in Bharatiya Nagarik Suraksha Sanhita, 2023

241. Separate charges for distinct offences.

(1)For every distinct offence of which any person is accused there shall be a separate charge, and every such charge shall be tried separately:Provided that where the accused person, by an application in writing, so desires and the Magistrate is of opinion that such person is not likely to be prejudiced thereby, the Magistrate may try together all or any number of the charges framed against such person.
(2)Nothing in sub-section (1) shall affect the operation of the provisions of sections 242, 243, 244 and 246.Illustration.A is accused of a theft on one occasion, and of causing grievous hurt on another occasion. A must be separately charged and separately tried for the theft and causing grievous hurt.[Similar to Section 218 from Old CrPC-Also Refer]