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 954] [Entire Act]

Union of India - Section

Section 208 in The Code of Criminal Procedure, 1973

208. Supply of copies of statements and document to accused in other cases triable by Court of Session.

- Where, in a case instituted otherwise than on a police report, it appears to the Magistrate issuing process under section 204 that the offence is triable exclusively by the Court of Session, the Magistrate shall without delay furnish to the accused, free of cost, a copy of each of the following :
(i)the statements recorded under section 200 or section 202, of all persons examined by the Magistrate;
(ii)the statements and confessions, if any, recorded under section 161 or section 164;
(iii)any documents produced before the Magistrate on which the prosecution proposes to rely :
Provided that if the Magistrate is satisfied that any such document is voluminous, he shall, instead of furnishing the accused with a copy thereof, direct that he will only be allowed to inspect it either personally or through pleader in Court.