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 4 in THE CRIMINAL PROCEDURE (IDENTIFICATION) ACT, 2022

4. Collection, storing, preservation of measurements and storing, sharing, dissemination, destruction and disposal of records.

(1)The National Crime Records Bureau shall, in the interest of prevention, detection, investigation and prosecution of any offence under any law for the time being in force,—
(a)collect the record of measurements from State Government or Union territory Administration or any other law enforcement agencies;
(b)store, preserve and destroy the record of measurements at national level;
(c)process such record with relevant crime and criminal records; and
(d)share and disseminate such records with any law enforcement agency, in such manner as may be prescribed.
(2)The record of measurements shall be retained in digital or electronic form for a period of seventy-five years from the date of collection of such measurement:Provided that where any person, who has not been previously convicted of an offence punishable under any law with imprisonment for any term, has had his measurements taken according to the provisions of this Act, is released without trial or discharged or acquitted by the court, after exhausting all legal remedies, all records of measurements so taken shall, unless the court or Magistrate, for reasons to be recorded in writing otherwise directs, be destroyed from records.
(3)The State Government and Union territory Administration may notify an appropriate agency to collect, preserve and share the measurements in their respective jurisdictions.