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 265 in Bharatiya Nagarik Suraksha Sanhita, 2023

265. Evidence for prosecution.

(1)If the accused refuses to plead or does not plead, or claims to be tried or the Magistrate does not convict the accused under section 264, the Magistrate shall fix a date for the examination of witnesses:Provided that the Magistrate shall supply in advance to the accused, the statement of witnesses recorded during investigation by the police.
(2)The Magistrate may, on the application of the prosecution, issue a summons to any of its witnesses directing him to attend or to produce any document or other thing.
(3)On the date so fixed, the Magistrate shall proceed to take all such evidence as may be produced in support of the prosecution:Provided that the Magistrate may permit the cross-examination of any witness to be deferred until any other witness or witnesses have been examined or recall any witness for further cross-examination:Provided further that the examination of a witness under this sub-section may be done by audio-video electronic means at the designated place to be notified by the State Government.[Similar to Section 242 from Old CrPC-Also Refer]