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]

State of Gujarat - Section

Section 246 in Gujarat High Court Rules, 1993

246. Accused person to be a competent witness.

- Any person against whom a complaint is filed by the Liquidator under the Act shall be competent witness for the defence and may give evidence on oath in disproof of the charged made against him or any person charges together with him at the same trial;provided that-(a)he shall not be called or examined as a witness except with his consent.(b)his failure to give evidence shall not be made the subject of any comment by the prosecution or give rise to any presumption against himself or any person charged, together with him at the same trial, and(c)he shall not be asked, and if asked shall not be required to answer, any question tending to show that he has committed or been convicted of any offence other than the offence with which he is charged or is of bad character, unless -
(1)The proof that he has committed or been convicted of such offence is admissible evidence to show that he is guilty of the offence with which he is charged, or
(2)He has personally or by his Advocate, asked questions to any witness for the prosecution with a view to establish his own good character, has given evidence of his good character or the nature or conduct of the defence is such as to involve any witness for the prosecution, or,
(3)He has given evidence against any other person charged with the same offence.