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 The Disturbed Areas (Special Courts) Act, 1976

4. Constitution of Special Courts.—

(1)The State Government may, for the purpose of providing speedy trial of scheduled offences committed in disturbed areas, by notification in the Official Gazette, constitute as many Special Courts as may be necessary in or in relation to such disturbed area or areas as may be specified in the notification.
(2)A Special Court shall consist of a single judge who shall be appointed by the High Court upon a request made by the State Government.Explanation.—In this sub-section, the word “appoint” shall have the meaning given to it in the Explanation to section 9 of the Code.
(3)A person shall not be qualified for appointment as a judge of a Special Court unless—
(a)he is qualified for appointment as a judge of a High Court, or
(b)he has, for a period of not less than one year, been a Sessions Judge or an Additional Sessions Judge.
(4)Notwithstanding anything contained in sub-section (3), a person shall not be eligible for being appointed as, and for being, a Judge of a Special Court in any State after he has attained the age at which Sessions Judges in that State have to retire from service.