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 23345] [Entire Act]

Union of India - Section

Section 320 in The Code of Criminal Procedure, 1973

320. Compounding of offences.

(1)The offences punishable under the sections of the Indian Penal Code (45 of 1860), specified in the first two columns of the Table next following may be compounded by the persons mentioned in the third column of that Table :-[Substituted by the Code of Criminal Procedure (Amendment) Act, 2008 (5 of 2009), Section 23 (i) for the Table.][TABLE]
Offence. Section of the Indian Penal Code applicable. Person by whom offence may be compounded
1. 2. 3
Uttering words.. etc..with deliberate intent to wound the religious feelings of any person. 298. The person whose religious feelings are intended to be wounded.
Voluntarily causing hurt. 323. The person to whom the hurt is caused.
Voluntarily causing hurt on provocation. 334. Ditto.
Voluntarily causing grievous hurt on provocation. 335. Ditto.
Wrongfully restraining or confining any person. 341,342. The person restrained or confined.
Wrongfully confining a person for three days or more. 343. The person confined.
Wrongfully confining a person for ten days or more. 344. Ditto.
Wrongfully confining a person in secret. 346. Ditto.
Assault or use of criminal force. 352,355, 358. The person assaulted or to whom criminal force is used.
Theft. 379. The owner of the property stolen.
Dishonest misappropriation of property. 403. The owner of the property misappropriated.
Criminal breach of trust by a carrier.. wharfinger. etc. 407. Ditto.
Dishonestly receiving stolen property knowing it to be stolen. 411. The owner of the property stolen.
Assisting in the concealment or disposal of stolen property. knowing it to be stolen. 414. Ditto.
Cheating. 417. The person cheated.
Cheating by personation. 419. Ditto.
Fraudulent removal or concealment of property. etc. to prevent distribution among creditors. 421. The creditors who are affected thereby.
Fraudulently preventing from being made available for his creditors a debt or demand due to the offender. 422. Ditto.
Fraudulent execution of deed of transfer containing false statement of consideration. 423. The person affected thereby.
Fraudulent removal or concealment of property. 424. Ditto.
Mischief.. when the only loss or damage caused is loss or damage to a private person. 426, 427. The person to whom the loss or damage is caused.
Mischief by killing or maiming animal. 428. The owner of the animal.
Mischief by killing or maiming cattle.. etc. 429. The owner of the cattle or animal.
Mischief by injury to works of irrigation by wrongfully diverting water when the only loss or damage caused is loss or damage to private person. 430. The person to whom the loss or damage is caused.
Criminal trespass. 447. The person in possession of the property trespassed upon.
House-trespass. 448. Ditto.
House-trespass to commit an offence (other than theft) punishable with imprisonment. 451. The person in possession of the house trespassed upon.
Using a false trade or property mark. 482. The person to whom loss or injury is caused by such use.
Counterfeiting a trade or property mark used by another. 483. The person to whom loss or injury is caused by such use.
Knowingly selling. or exposing or possessing for sale or for manufacturing purpose. goods marked with a counterfeit property mark. 486. Ditto.
Criminal breach of contract of service. 491. The person with whom the offender has contracted.
Adultery. 497. The husband of the woman.
Enticing or taking away or detaining with criminal intent a married woman. 498. The husband of the woman and the woman.
Defamation.. except such cases as are specified against section 500 of the Indian Penal Code(45 of 1860) in column 1 of the Table under sub-section (2). 500. The person defamed.
Printing or engraving matter.. knowing it to be defamatory. 501. Ditto.
Sale of printed or engraved substance containing defamatory matter. knowing it to contain such matter. 502. Ditto.
Insult intended to provoke a breach of the peace. 504. The person insulted.
Criminal intimidation. 506. The person intimidated.
Inducing person to believe himself and object of divine displeasure. 508. The person induced.]
(2)The offences punishable under the Sections of the Indian Penal Code (45 of 1860), specified in the first two columns of the Table next following may, with the permission of the Court before which any prosecution for such offence is pending be compounded by the persons mentioned in the third column of that Table :-[Substituted by the Code of Criminal Procedure (Amendment) Act, 2008) (5 of 2009), Section 23 (ii), for the Table.]TABLE
Offence Section of the Indian Penal Code applicable Person by whom offence may be compounded
1 2 3
Causing miscarriage. 312 The woman to whom miscarriage is caused.
Voluntarily causing grievous hurt. 325 The person to whom hurt is caused.
Causing hurt by doing an act so rashly and negligently as to endanger human life or the personal safety of others. 337 Ditto
Causing grievous hurt by doing an act so rashly and negligently as to endanger human life or the personal safety of others. 338 Ditto
Assault or criminal force in attempting wrongfully to confine a person. 357 The person assaulted or to whom the force was used.
Theft by clerk or servant of property in possession of master. 381 The owner of the property stolen.
Criminal breach of trust. 406 The owner of property in respect of which the breach of trust has been committed.
Criminal breach of trust by a clerk or servant. 408 Ditto
Cheating a person whose interest the offender was bound either by law or by legal contract to protect. 418 The person cheated.
Cheating and dishonestly inducing delivery of property or the making alteration or destruction of a valuable security. 420 The person cheated.
Marrying again during the life-time of a husband or wife. 494 The husband or wife of the person so marrying.
Defamation against the President or the Vice-President or the Governor of a State or the Administrator of a Union territory or a Minister in respect of his public functions when instituted upon a complaint made by the Public Prosecutor. 500 The person defamed.
Uttering words or sounds or making gestures or exhibiting any object intending to insult the modesty of a woman or intruding upon the privacy of a woman. 509 The woman whom it was intended to insult or whose privacy was intruded upon.]
(3)[ When any offence is compoundable under this section, the abetment of such offence or an attempt to commit such offence (when such attempt is itself an offence) or where the accused is liable under Section 34 or 149 of the Indian Penal Code (45 of 1860) may be compounded in like manner.] [Substituted by the Code of Criminal Procedure (Amendment) Act, 2008 (5 of 2009), Section 23 (iii), for sub-Section (3). Prior to its substitution, sub-Section (3) read as under :- [ (3) When any offence is compoundable under this Section, the abetment of such offence or an attempt to commit such offence (when such attempt is itself an offence) may be compounded in like manner:].]
(4)
(a)When the person who would otherwise be competent to compound an offence under this section is under the age of eighteen years or is an idiot or a lunatic, any person competent to contract on his behalf may, with the permission of the Court, compound such offence.
(b)When the person who would otherwise be competent to compound an offence under this section is dead, the legal representative, as defined in the Code of Civil Procedure, 1908 (5 of 1908) of such person may, with the consent of the Court, compound such offence.
(5)When the accused has been committed for trial or when he has been convicted and an appeal is pending, no composition for the offence shall be allowed without the leave of the Court to which he is committed, or as the case may be, before which the appeal is to be heard.
(6)A High Court or Court of Session acting in the exercise of its powers of revision under Section 401 may allow any person to compound any offence which such person is competent to compound under this section.
(7)No offence shall be compounded if the accused is, by reason of a previous conviction, liable either to enhanced punishment or to a punishment of a different kind for such offence.
(8)The composition of an offence under this section shall have the effect of an acquittal of the accused with whom the offence has been compounded.
(9)No offence shall be compounded except as provided by this section.
ANDHRA PRADESH.- In its application to the State of Andhra Pradesh, in Section 320, in sub-section (2), the Table and in the column thereof; after item, -{|
"(1). (2). (3)
"Marrying again during the lifetime of a husband or wife. 494. The husband or wife of the person so marrying".
insert the following item entries relating thereto. namely:-
"Husband or relative or husband of a woman subjecting her to cruelty. 498-A. The women subjected to cruelty : Provided that a minimum period of date of request or application for compromise before a Court and the Court can accept a request for compounding an offence under section 498-A of the Indian Pena Code.. 1860.. provided none of the parties withdraw the case in the intervening period." - Andhra Pradesh Act 11 of 2003..Section 2(w.e.f. 1.8.2003.)
     
MADHYA PRADESH.- In its applications to the State of Madhya Pradesh in the table below sub-section (2) of Section 320 of the Principal Act, -
(i)in column first, second and third before Section 324 and entries relating thereto, the following Sections and entries relating thereto shall be inserted, namely, -
"(1) (2) (3)
Rioting 147 The person against whom the force or violence is used at the time of committing an offence :Provided that the accused is not charged with other offence which is not compoundable.
Rioting armed with deadly weapon 148 The person against whom the force or violence is used at the time of committing an offence :Provided that the accused is not charged with other offence which is not compoundable.
Obscene acts or use of obscene words 294 The person against whom obscene acts were done or obscene words were used.";
(ii)in column first second and third after Section 500 and
entries relating thereto the following Section and entries relating theretoshall be inserted namely :-
"(1) (2) (3)
Criminal intimidation if threat to cause death or grievous hurt etc Part II of Section 506 The person against whom the offence of Criminal Intimidation was committed."- Madhya Pradesh Act 17 of 1999 section 3 (w.e.f.21.5.1999).
|}