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 491] [Entire Act]

Union of India - Section

Section 43 in The Code of Criminal Procedure, 1973

43. Arrest by private person and procedure on such arrest.

(1)Any private person may arrest or cause to be arrested any person who in his presence commits a non-bailable and cognisable offence, or any proclaimed offender, and, without unnecessary delay, shall make over or cause to be made over any person so arrested to a police officer, or in the absence of a police officer, take such person or cause him to be taken in custody to the nearest police station.
(2)If there is reason to believe that such person comes under the provisions of section 41, a police officer shall re-arrest him.
(3)If there is reason to believe that he has committed a non-cognisable offence, and he refuses on the demand of a police officer to give his name and residence, or gives a name or residence which such officer has reason to believe to be false, he shall be dealt with under the provisions of section 42; but if there is no sufficient reason to believe that he has committed any offence, he shall be at once released.