[Cites 0, Cited by 17342]
[Entire Act]
Union of India - Section
Section 437 in The Code of Criminal Procedure, 1973
437. When bail may be taken in case of non-bailable offence.
-[(1) When any person accused of, or suspected of, the commission of any non-bailable offence is arrested or detained without warrant by an officer in charge of a police station or appears or is brought before a Court other than the High Court or Court of Session, he may be released on bail, but -(i)such person shall not be so released if there appear reasonable grounds for believing that he has been guilty of an offence punishable with death or imprisonment for life;(ii)such person shall not be so released if such offence is a cognisable offence and he had been previously convicted of an offence punishable with death, imprisonment for life or imprisonment for seven years or more, or he had been previously convicted on two or more occasions of [a cognisable offence punishable with imprisonment for three years or more but not less than seven years]:Provided that the Court may direct that a person referred to in clause (i) or clause (ii) be released on bail if such person is under the age of sixteen years or is a woman or is sick or infirm :Provided further that the Court may also direct that a person referred to in clause (ii) be released on bail if it is satisfied that it is just and proper so to do for any other special reason :Provided also that the mere fact that an accused person may be required for being identified by witnesses during investigation shall not be sufficient ground for refusing to grant bail if he is otherwise entitled to be released on bail and gives an undertaking that he shall comply with such directions as may be given by the Court] [Substituted by Act 63 of 1980, Section 5, for sub-Section (1) (w.e.f. 23-9-1980).].[Provided also that no person shall, if the offence alleged to have been committed by him is punishable with death, imprisonment for life, or imprisonment for seven years or more, be released on bail by the Court under this sub-Section without giving an opportunity of hearing to the Public Prosecutor.] [Inserted by Act 25 of 2005, Section 37 (w.e.f. 23-6-2006).]| PUNJAB.- In relation to the specified offences, Section 437 of the Code shall be so read as if the following sub-section was added after sub-section (7) of that section, namely :-"(8) Before releasing the accused on bail under sub-section (1) or sub-section (2), the Court shall give prosecution a reasonable opportunity to show cause against such release." [Punjab Act 22 of 1983, Section 10] |