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 435 in Bharatiya Nagarik Suraksha Sanhita, 2023

435. Abatement of appeals.

(1)Every appeal under section 418 or section 419 shall finally abate on the death of the accused.
(2)Every other appeal under this Chapter (except an appeal from a sentence of fine) shall finally abate on the death of the appellant:Provided that where the appeal is against a conviction and sentence of death or of imprisonment, and the appellant dies during the pendency of the appeal, any of his near relatives may, within thirty days of the death of the appellant, apply to the Appellate Court for leave to continue the appeal; and if leave is granted, the appeal shall not abate.Explanation.-In this section, "near relative" means a parent, spouse, lineal descendant, brother or sister.[Similar to Section 394 from Old CrPC-Also Refer]