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] [Entire Act]

State of Uttar Pradesh - Section

Section 8 in The U.P. Criminal Law (Composition of Offences and Abatement of Trials) (Amendment) Act, 1979

8.

In Section 36 of the Uttar Pradesh Dookan Aur Vanijya Adhisthan Adhiniyam, 1962, after sub-section (2), the following sub-section shall be inserted, namely :"(3) The Chief Inspector may, subject to any general or special order of the State Government in this behalf, compound any offence punishable under this Act, either before or after the institution of the prosecution, on realisation of such amount of composition fee as he thinks fit not exceeding the maximum amount of fine fixed for the offence; and where the offence is so compounded-
(i)before the institution of the prosecution, the offender shall not be liable to prosecution for such offence and shall, if in custody, be set at liberty;
(ii)after the institution of the prosecution, the composition shall amount to acquittal of the offender."