Section 440(3) in Bharatiya Nagarik Suraksha Sanhita, 2023
(3)Where any application for revision is made by or on behalf of any person before the Sessions Judge, the decision of the Sessions Judge thereon in relation to such person shall be final and no further proceeding by way of revision at the instance of such person shall be entertained by the High Court or any other Court.[Similar to Section 399 from Old CrPC-Also Refer]