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 79018] [Entire Act]

Union of India - Section

Section 229A in The Indian Penal Code, 1860

229A. Failure by person released on bail or bond to appear in Court.β€”

Whoever, having been charged with an offence and released on bail or on bond without sureties, fails without sufficient cause (the burden of proving which shall lie upon him), to appear in Court in accordance with the terms of the bail or bond, shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both.Explanation.β€” The punishment under this section isβ€”
(a)in addition to the punishment to which the offender would be liable on a conviction for the offence with which he has been charged; and
(b)without prejudice to the power of the Court to order forfeiture of the bond.