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 1] [Entire Act]

Union of India - Section

Section 17 in The Textiles Committee Act, 1963

17. Power to prohibit exports and internal marketing of textiles and textile machinery.

(1)Where the Committee has established, adopted or recognised standard specifications for textiles either for internal consumption or for the purposes of export or has established, adopted or recognised standard type of textile machinery and on the recommendation made to it in this behalf, the Central Government is of opinion that any textiles or textile machinery which do not conform to the standards laid by the Committee in respect thereof, should not be exported or sold for internal consumption, the Central Government may, by order published in the Official Gazette, prohibit such export or sale.
(2)If any person contravenes any order issued under sub-section (1) prohibiting--
(a)the export of any textiles or textile machinery, or
(b)the sale of any textiles or textile machinery for internal consumption, he shall, on conviction, be punishable,--
(i)for the first offence with imprisonment for a term which may extend to one year or with fine or with both;
(ii)for the second or a subsequent offence with imprisonment for a term which may extend to one year and also with fine and in the absence of special and adequate reasons to be mentioned in the judgment of the court, such imprisonment shall not be less than three months.
(3)Any court trying the contravention of an order prohibiting the marketing of textile or textile machinery under sub-section (1) may, without prejudice to the provisions of clause (b) of sub-section (2), direct that the textiles or textile machinery in respect of which the court is satisfied that such contravention has been committed, shall be forfeited to the Central Government. 216A