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 498] [Entire Act]

Union of India - Section

Section 16 in The Code of Criminal Procedure, 1973

16. Courts of Metropolitan Magistrates.

(1)In every metropolitan area, there shall be established as many Courts of Metropolitan Magistrates, and at such places, as the State Government may, after consultation with the High Court, by notification, specify.
(2)The presiding officers of such Courts shall be appointed by the High Court.
(3)The jurisdiction and powers of every Metropolitan Magistrate shall extend throughout the metropolitan area.
UTTAR PRADESH.- In Section 16, after sub-section (3) insert the following :-(4) Where the Office of the Chief Metropolitan Magistrate is vacant or he is incapacitated by illness, absence or otherwise for the performance of his duties, the senior-most among the Additional Chief Metropolitan Magistrates and other Metropolitan Magistrates present at the place shall dispose of the urgent work of the Chief Metropolitan Magistrate. [U.P. Act 1 of 1984, Section 3, w.e.f. 1-5-1984]