[Cites 0, Cited by 4]
[Section 197]
[Entire Act]
Union of India - Subsection
Section 197(4) in The Code of Criminal Procedure, 1973
| ASSAM.- For sub-section (3) of Section 197 the following sub-section shall be substituted -"(3) The State Government may, by notification, direct that the provisions of sub-section (2) shall apply, -(a) to such class or category of the members of the Forces charged with the maintenance of public order, or(b) to such class or category of other public servants (not being persons to whom the provisions of sub-section (1) or sub-section (2) apply) charged with the maintenance of public order,as may be specified in the notification, wherever they may be serving, and thereupon the provisions of sub-section (2) shall apply as if for the expression "Central Government" occurring therein, the expression "State Government" was substituted. [Assam (President) Act No. 3 of 1980 w.e.f. 5.6.1980].MAHARASHTRA.- After Section 197 following Section shall be inserted -197-A. Prosecution of Commissioner or Receiver appointed by Civil Court.- When any person who is a Commissioner or Receiver appointed by a Court under the provisions of the Code of Civil Procedure, 1908, is accused of any offence alleged to have been committed by him while acting or purporting to act in the discharge of his functions as Commissioner or Receiver, no Court shall take cognizance of such offence, except with the previous sanction of the Court, which appointed such person as Commissioner or Receiver, as the case may be. [Maharashtra Act 60 of 1981, Section 2 w.e.f. 5.10.1981].MANIPUR.- For sub-section (3) of Section 197, the following section shall be substituted, namely :"(3) The State Government may, by notification, direct that the provisions of sub-section (2) shall apply, -(a) to such class or category of the members of the Forces charged with the maintenance of public order; or(b) to such class or category of other public servants [not being persons to whom the provisions of sub-section (1) or sub-section (2) apply] charged with the maintenance of public order;as may be specified in the notification, wherever they may be serving, and thereupon the provisions of sub-section (2) shall apply as if for the expression "Central Government" occurring therein the expression "State Government" were substituted. [Vide Manipur Act 3 of 1983, Section 4] |