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 409 in Bharatiya Nagarik Suraksha Sanhita, 2023

409. Power of High Court to confirm sentence or annul conviction.

In any case submitted under section 407, the High Court-(a) may confirm the sentence, or pass any other sentence warranted by law; or(b) may annul the conviction, and convict the accused of any offence of which the Court of Session might have convicted him, or order a new trial on the same or an amended charge; or(c) may acquit the accused person:Provided that no order of confirmation shall be made under this section until the period allowed for preferring an appeal has expired, or, if an appeal is presented within such period, until such appeal is disposed of.[Similar to Section 368 from Old CrPC-Also Refer]