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]

International Treaty - Section

Section 2 in Agreement Between the Government of the Republic of India and the Government of the Democratic Socialist Republic of Sri Lanka on the Transfer of Sentenced Persons

2. Transfer may be requested by any sentenced person who is a national of a Contracting State or by any other person who is entitled to act on his behalf by making an application to either of the Contracting States, in accordance with the laws of the concerned Contracting State and in the manner so prescribed.

Article 3Conditions for transferA sentenced person may be transferred under this Agreement only on the following conditions:
(a)the person is a national of the receiving State;
(b)the death penalty has not been imposed on the sentenced person;
(c)the judgment is final;
(d)no inquiry, trial or any other proceeding is pending against the sentenced person in the transferring State;
(e)at the time of receipt of the request for transfer, the sentenced person still has at least six months of the sentence to serve or is undergoing a sentence of life imprisonment;
(f)the acts or omissions for which that person was sentenced in the transferring State are those which are punishable as a crime in the receiving State, or would constitute a criminal offence if committed on its territory;
(g)the sentenced person has not been convicted for an offence under the military law;
(h)transfer of custody of the sentenced person to the receiving State shall not be prejudicial to the sovereignty, security or any other interest of the transferring State;
(i)consent to the transfer is given by the sentenced person or, where in view of his age or physical or mental condition either Contracting, State considers it necessary, by any other person entitled to act on his behalf, in accordance with the laws of the Contracting State; and
(j)the transferring and receiving States agree to the transfer.
Article 4Obligation to furnish information