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 31] [Section 137] [Entire Act]

Union of India - Subsection

Section 137(3) in The Customs Act, 1962

(3)[ Any offence under this Chapter may, either before or after the institution of prosecution, be compounded by the Chief Commissioner of Customs on payment, by the person accused of the offence to the Central Government, of [such compounding amount and in such manner of compounding] [Inserted by Act 23 of 2004, Section 71 (w.e.f. 10.9.2004). ][as may be specified by rules:] [Inserted by Act 23 of 2004, Section 71 (w.e.f. 10.9.2004). ][Provided that nothing contained in this sub-section shall apply to-
(a)a person who has been allowed to compound once in respect of any offence under sections 135 and 135-A;
(b)a person who has been accused of committing an offence under this Act which is also an offence under any of the following Acts, namely:-
(i)the Narcotic Drugs and Psychotropic Substances Act, 1985 (61 of 1985);
(ii)the Chemical Weapons Convention Act, 2000 (34 of 2000);
(iii)the Arms Act, 1959 (54 of 1959);
(iv)the Wild Life (Protection) Act, 1972 (53 of 1972);
(c)a person involved in smuggling of goods falling under any of the following, namely:-
(i)goods specified in the list of Special Chemicals, Organisms, Materials, Equipment and Technology in Appendix 3 to Schedule 2 (Export Policy) of ITC (HS) Classification of Export and Import Items of the Foreign Trade Policy, as amended from time to time, issued under section 5 of the Foreign Trade (Development and Regulation) Act, 1992 (22 of 1992);
(ii)goods which are specified as prohibited items for import and export in the ITC (HS) Classification of Export and Import Items of the Foreign Trade Policy, as amended from time to time, issued under section 5 of the Foreign Trade (Development and Regulation) Act, 1992 (22 of 1992);
(iii)any other goods or documents, which are likely to affect friendly relations with a foreign State or are derogatory to national honour;
(d)a person who has been allowed to compound once in respect of any offence under this Chapter for goods of value exceeding rupees one crore;
(e)a person who has been convicted under this Act on or after the 30th day of December, 2005.] [ Inserted by Act 33 of 2009, Section 89.]