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 16] [Entire Act]

Union of India - Section

Section 4 in The Foreign Contribution (Regulation) Act, 1976

4. Candidate for election, etc., not to accept foreign contribution .-(1) No foreign contribution shall be accepted by any-

(a)candidate for election,(b)correspondent, columnist, cartoonist, editor, owner, printer or publisher of a registered newspaper,(c)[Judge, Government servant] or employee of any corporation,(d)member of any Legislature,(e)political party or office-bearer thereof.Explanation .-In clause (c) and in section 9, "corporation" means a corporation owned or controlled by Government and includes a Government company as defined in section 617 of the Companies Act, 1956 (1 of 1956).
(2)
(a)No person, resident in India, and no citizen of India resident outside India, shall accept any foreign contribution, or acquire or agree to acquire any currency from a foreign source, on behalf of any political party, or any person referred to in sub-section (1), or both.
(b)No person, resident in India, shall deliver any currency whether Indian or foreign, which has been accepted from any foreign source, to any person if he knows or has reasonable cause to believe that such other person intends, or is likely, to deliver such currency to any political party or any person referred to in sub-section (1), or both.
(c)No citizen of India resident outside India shall deliver any currency, whether Indian or foreign which has been accepted from any foreign source, to-
(i)any political party or any person referred to in sub-section (1), or both, or
(ii)any other person, if he knows or has reasonable cause to believe that such other person intends, or is likely, to deliver such currency to a political party or to any person referred to in sub-section (1), or both.
(3)No person receiving any currency, whether Indian or foreign, from a foreign source on behalf of any association, referred to in sub-section (1) of section 6, shall deliver such currency-
(i)to any association or organisation other than the association for which it was received, or
(ii)to any other person, if he knows or has reasonable cause to believe that such other person intends, or is likely, to deliver such currency to an association other than the association for which such currency was received.