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] [Section 2] [Entire Act]

State of Assam - Subsection

Section 2(3) in Assam Prisons Act, 2013

(3)"appropriate Government" in relation to suspension, remission or commutation of sentence means-
(a)in cases where the sentence is by a Court Martial, the Central Government or any officer of the Armed Forces of the Union empowered under any law in force to suspend, remit or commute a sentence passed by a Court Martial; and
(b)in cases where the sentence is by a Court other than a Court Martial, -
(i)if the sentence is of death or is for an offence against any law relating to a matter to which the executive power of the Union extends, the Central Government; and
(ii)if the sentence, whether of death or not, is for an offence against any law relating to a matter to which the executive power of the State extends, the Government of the State or Union Territory within which the sentence is passed;