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 38]

State of Odisha - Act

The Code of Criminal Procedure (Orissa Amendment) Act, 2001

ODISHA
India

The Code of Criminal Procedure (Orissa Amendment) Act, 2001

Rule THE-CODE-OF-CRIMINAL-PROCEDURE-ORISSA-AMENDMENT-ACT-2001 of 2001

  • Published on 11 June 2004
  • Commenced on 11 June 2004
  • [This is the version of this document from 11 June 2004.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Code of Criminal Procedure (Orissa Amendment) Act, 2001Published vide Orissa Gazette Extraordinary No. 807 dated 11.6.2004.An Act to amend the Code of Criminal Procedure, 1973 in its application to the State of OrissaBe it enacted by the Legislature of the State of Orissa in the Fifty-third Year of the Republic of India as follows :

1. Short title.

- This Act may be called the Code of Criminal Procedure (Orissa Amendment) Act, 2002.

2. Amendment of Section 9.

- In Section 9 of the Code of Criminal Procedure, 1973 (hereinafter referred to as the principal Act), to Sub-section (3), the following provisos shall be added, namely :"Provided that notwithstanding anything to the contrary contained in this Code, an Additional Sessions Judge in a district or subdivision, other than the district or subdivision, by whatever name called, wherein the headquarters of the Session Judge are situated, exercising jurisdiction in a Court of Session shall have all the powers of the Sessions Judge under this Code, in respect of the cases and the proceedings in the Criminal Courts in that district or subdivision for the purposes of Sub-section (7) of Section 116, Sections 193 and 194, Clause (a) of Section 209 and Sections 409 and 449.Provided further that the above powers shall not be in derogation of the powers otherwise exercisable by an Additional Sessions Judge or a Sessions Judge under this Code."

3. Amendment of First Schedule.

- In the First Schedule to the Principal Act, for the existing entries relating to Sections 272, 273, 274, 275 and 276 the following entries shall respectively be substituted, namely :
Section Offence Punishment Cognizable or non-cognizable Bailable or non-bailable By what Court triable
1 2 3 4 5 6
272. Adulterating food or drink intended for sale,so as to make the same noxious. Imprisonment for life, and fine. Cognizable Non-bailable Court of Session.
273. Selling any food or drink as food and drink,knowing the same to be noxious. Ditto Ditto Ditto Ditto
274. Adulterating any drug or medical preparationintended for sale so as to lessen its efficacy, or to change itsoperation, or to make it noxious. Ditto Ditto Ditto Ditto
275. Offering for sale or issuing from a dispensaryany drug or medical preparation known to have been adulterated. Ditto Ditto Ditto Ditto
276. Knowingly selling or issuing from a dispensaryany drug or medical preparation as a different drug or medicalpreparation. Ditto Ditto Ditto Ditto