Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 174 docs - [View All]
Public Prosecutor vs A. Thomas on 23 April, 1957
Pandurang Laxman Parab vs State Of Bombay on 4 March, 1958
V.K. Brahamankar vs Special Police Establishment on 31 March, 2008
Pravinchandra Ramnarayan Bhat vs State Of Gujarat on 20 July, 1965
Ranjit Singh vs State on 30 August, 1956

Loading...
User Queries
[Complete Act]
Central Government Act
Section 4 in The Prevention Of Corruption Act, 1988
4. Cases triable by special Judges.-
(1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974 .), or in any other law for the time being in force, the offences specified in sub- section (1) of section 3 shall be tried by special Judges only.
(2) Every offence specified in sub- section (1) of section 3 shall be tried by the special Judge for the area within which it was committed, or, as the case may be, by the special Judge appointed for the case, or where there are more special Judges than one for such area, by such one of them as may be specified in this behalf by the Central Government.
(3) When trying any case, a special Judge may also try any offence, other than an offence specified in section 3, with which the accused may, under the Code of Criminal Procedure, 1973 (2 of 1974 .), be charged at the same trial.
(4) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974 .), a special Judge shall, as far as practicable, hold the trial of an offence on day- to- day basis.