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 110] [Entire Act]

Union of India - Section

Section 2 in The Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974

2. Definitions.—

In this Act, unless the context otherwise requires,—
(a)“appropriate Government” means, as respects a detention order made by the Central Government or by an officer of the Central Government or a person detained under such order, the Central Government, and as respects a detention order made by a State Government or by an officer of a State Government or a person detained under such order, the State Government;
(b)“detention order” means an order made under section 3;
(c)“foreigner” has the same meaning as in the Foreigners Act, 1946 (31 of 1946);
(d)“Indian customs waters” has the same meaning as in clause (28) of section 2 of the Customs Act, 1962;
(e)“smuggling” has the same meaning as in clause (39) of section 2 of the Customs Act, 1962 (52 of 1962), and all its grammatical variations and cognate expressions shall be construed accordingly;
(f)“State Government”, in relation to a Union territory, means the administrator thereof;
(g)any reference in this Act to a law which is not in force in the State of Jammu and Kashmir shall, in relation to that State, be construed as a reference to the corresponding law, if any, in force in that State.