[Cites 0, Cited by 14]
[Section 24]
[Entire Act]
Union of India - Subsection
Section 24(9) in The Code of Criminal Procedure, 1973
| BIHAR.- Sub-section (6) of Section 24 shall be substituted by following and deemed always to have been substituted -"(6) Notwithstanding anything contained in sub-section (5) where in a State there exists a regular cadre of Prosecuting Officers, the State Government may also appoint a Public Prosecutor or an Additional Public Prosecutor from among the persons constituting such cadre." [Bihar Act No. 16 of 1984, Section 2 w.e.f. 21-8-1984].HARYANA.- Following Explanation shall be added to sub-sec. (6) of Section 24 of the Code-"Explanation.- For the purpose of sub-section (6), the persons constituting the Haryana State Prosecution Legal Service (Group A) or Haryana State Prosecution Legal Service (Group B), shall be deemed to be a regular cadre of prosecuting officers." [Haryana Act No. 14 of 1985, Section 2, w.e.f. 29.11.1985].KARNATAKA.- In sub-section (1) of section 24 :-(i) words and punctuation mark "or State Government shall" be omitted.(ii) for the words "appoint a Public Prosecutor," substitute the words "or the State Government shall appoint a Public Prosecutor." [Karnataka Act No. 20 of 1982, Section 2, w.e.f. 3-9-1981].MADHYA PRADESH.- In its application to the State of Madhya Pradesh in Section 24 of the principal Act, -(i) in sub-section (6), for the words, brackets and figure "Notwithstanding anything contained in sub-section (5)", the words, brackets, letter and figures "Notwithstanding anything contained in sub-section (5), but subject to the provisions of sub-section (6-A)" shall be substituted and shall be deemed to have been substituted with effect from 18th December, 1978;(ii) after sub-section (6), the following sub-section shall be inserted and shall be deemed to have been inserted with effect from 18th December, 1978, namely, -"(6-A) Notwithstanding anything contained in sub-section (6), the State Government may appoint a person who has been in practice as an Advocate for not less than seven years as the Public Prosecutor or Additional Public Prosecutor for the district and it shall not be necessary to appoint the Public Prosecutor or Additional Public Prosecutor for the district from among the persons constituting the Cadre of Prosecuting Officers in the State of Madhya Pradesh and the provisions of sub-sections (4) and (5) shall apply to the appointment of a Public Prosecutor or Additional Public Prosecutor under this sub-section;(iii) in sub-section (7), after the words, brackets and figure "or sub-section (6)", the words, brackets, figures and letter "or sub-section 6-A" shall be inserted and shall be deemed to have been inserted with effect from 18th December, 1978; and(iv) in sub-section (9), for the words, brackets and figure "or sub-section (7)", the words, brackets, figures and letter "sub-sections (6-A) and (7)" shall be substituted and shall be deemed to have been substituted with effect from 18th December, 1978. [Vide M.P. Act 21 of 1995, Section 3, w.e.f. 24.1995].MAHARASHTRA.- In Section 24, -(a) in sub-section (1), the words "after consultation with the High Court", shall be deleted;(b) after sub-section (4), for the words "in consultation with the Sessions Judge," the words "with the approval of the State Government," shall be substituted. [Maharashtra Act No. 34 of 1981, Section 2. w.e.f. 25-5-1981].RAJASTHAN.- Sub-section (6) of section 24 shall be deemed always to have been substituted by the following -"(6) Notwithstanding anything contained in sub-section (5), where in a State there exists a regular cadre of Prosecuting Officers, the State Government may also appoint a Public Prosecutor or an Additional Public Prosecutor from among the persons constituting such cadre." [Rajasthan Act No. 1 of 1981 Section 2, w.e.f. 10-2-1980].TAMIL NADU.- (a) in sub-section (6) of section 24 after the expression "sub-section (5)", the following shall be inserted,"but subject to the provisions of sub-section (6-A)";(b) after sub-section (6), the following sub-section (6-A) shall be inserted, namely, -"(6-A) Notwithstanding anything contained in sub-section (6), the State Government may appoint a person who has been in practice as an advocate for not less than seven years, as the Public Prosecutor or Additional Public Prosecutor for the district and it shall not be necessary to appoint the Public Prosecutor or Additional Public Prosecutor for the district from among the persons constituting the cadre of Prosecuting Officers in the State of Tamil Nadu and the provisions of sub-sections (4) and (5) shall apply to the appointment of a Public Prosecutor or Additional Public Prosecutor under this sub-section"; and(c) in sub-section (7), after the expression "sub-section (6)", the expression "or sub-section (6 A)" shall be inserted. [Tamil Nadu Act No. 42 of 1980, Section 2, w.e.f. 1-12-1980].UTTAR PRADESH.- In Section 24 :(a) in sub-section (1), after the words "Public Prosecutor" the words "and one or more Additional Public Prosecutors" shall be inserted and be deemed always to have been inserted;(b) after, sub-section (6), the following sub-section shall be inserted and shall be deemed always to have been inserted, namely :"(7) For the purposes of sub-sections (5) and (6), the period during which a person has been in practice as a pleader, or has rendered service as a Public Prosecutor, Additional Public Prosecutor or Assistant Public Prosecutor shall be deemed to be the period during which such person has been in practice as an advocate." [U. P. Act 33 of 1978, Section 2 w.e.f. 9-10-1978].In Section 24 :(a) in sub-section (1) the words "after consultation with the High Court," shall be omitted;(b) sub-sections (4), (5) and (6) shall be omitted.(c) in sub-section (7), the words "or sub-section (6)" shall be omitted. [U.P. Act No. 18 of 1991, Section 2, w.e.f. 16-2-1991].WEST BENGAL.- In sub-section (6) of Section 24 :(1) For the words "shall appoint a Public Prosecutor or an Additional Public Prosecutor only", the words "may also appoint a Public Prosecutor or an Additional Public Prosecutor" shall be substituted. [W.B. Act No. 26 of 1990, Section 3].(2) In sub-section (6), the proviso shall be omitted |