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 Agreement Between The Government of India and The Government of The Federal Republic of Somalia On The Transfer of Sentenced Persons

4. Conditions for transfer.

- 1. A sentenced person may be transferred under this Agreement on the following conditions:
(a)the person is a national of the receiving State;
(b)the death penalty has not been imposed on the sentenced person;
(c)the judgment is final;
(d)no criminal proceedings are pending against the sentenced person in the transferring State in which his presence is required;
(e)the sentenced person has not been convicted for an offence under the military law;
(f)at the time of receipt of the request for transfer, the sentenced person still has at least six months of the sentence to serve or is undergoing a sentence of life imprisonment;
(g)that the acts or omissions for which that person was sentenced in the transferring State are those which are punishable as a crime in the receiving State, or would constitute a criminal offence if committed on its territory;
(h)transfer of custody of the sentenced person to the receiving State shall not be prejudicial to the sovereignty, security or any other essential interest of the transferring State;
(i)consent to the transfer is given by the sentenced person or, where in view of his age or physical or mental condition either Contracting State considers it necessary, by any other person entitled to act on his behalf in accordance with the law of the Contracting State; and
(j)the transferring and receiving States agree to the transfer.