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 2897] [Entire Act]

Union of India - Section

Section 110 in The Code of Criminal Procedure, 1973

110. Security for good behaviour from habitual offenders.

- When [an Executive Magistrate] [Substituted by Act 63 of 1980, Section 2, for "a Judicial Magistrate of the first class", w.e.f. 23.9.1980.] receives information that there is within his local jurisdiction a person who -
(a)is by habit a robber, house-breaker, thief or forger, or
(b)is by habit a receiver of stolen property knowing the same to have been stolen, or
(c)habitually protects or harbours thieves, or aids in the concealment or disposal of stolen property, or
(d)habitually commits, or attempts to commit, or abets the commission of the offence of kidnapping, abduction, extortion, cheating or mischief, or any offence punishable under Chapter XII of the Indian Penal Code (45 of 1860), or under section 489-A, section 489-B, section 489-C or section 489-D of that Code, or
(e)habitually commits, or attempts to commit, or abets the commission of offences, involving a breach of the peace, or
(f)habitually commits, or attempts to commit, or abets the commission of -
(i)any offence under one or more of the following Acts, namely :-
(a)the Drugs and Cosmetics Act, 1940 (23 of 1940);
(b)[ the [Foreign Exchange Management Act, 1973 (46 of 1973)] [Substituted by Act 56 of 1974, Section 3, Sch. II, for Cl(b) (w.e.f. 20-12-1974).];]
(c)the Employees' Provident Funds [and [Family Pension Fund] [Inserted by Act 56 of 1974, Section 3 and Sch II (w.e.f. 20-12-1974).] Act, 1952 (19 of 1952)];
(d)the Prevention of Food Adulteration Act, 1954 (37 of 1954);
(e)the Essential Commodities Act, 1955 (10 of 1955);
(f)the [Untouchability (Offences) Act, 1955 (22 of 1955)] [Now see the Protection of Civil Rights Act, 1955 (22 of 1955).];
(g)the Customs Act, 1962 (52 of 1962), [*] [The word "or" omitted by Act 25 of 2005, Section 14 (w.e.f. 23-6-2006).]
(h)[ The Foreigners Act, 1946 (31 of 1946); or] [Inserted by Act 25 of 2005, Section 14 (w.e.f. 23-6-2006).]
(ii)any offence punishable under any other law providing for the prevention of hoarding or profiteering or of adulteration of food or drugs or of corruption, or
(g)is so desperate and dangerous as to render his being at large without security hazardous to the community, such Magistrate may, in the manner hereinafter provided, require such person to show cause why he should not be ordered to execute a bond, with sureties, for his good behaviour for such period, not exceeding three years, as the Magistrate thinks fit.