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] [Section 8] [Entire Act]

State of Assam - Subsection

Section 8(4) in The Assam Criminal Law (Amendment) Act, 1934

(4)The provisions of this section shall apply-
(a)to the trial of persons who surrendered or were arrested before the dale of the commencement of this Act, in respect of any offence for which they have not at such date been placed on trial, as well as to the trial of persons who surrendered or are arrested after that date;
(b)to the admission of any evidence recorded, whether such evidence was recorded before or after the said date in a trial under this Act.