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 0] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(1) in The Prevention of Money-laundering (Maintenance of Records of the Nature and Value of Transactions, the .. of the Banking Companies, Financial Institutions and Intermediaries) Rules, 2005

(1)Every banking company or financial institution or intermediary, as the case may be, shall maintain a record of,—(A)all cash transactions of the value of more than rupees ten lakhs or its equivalent in foreign currency;(B)all series of cash transactions integrally connected to each other which have been valued below rupees ten lakhs or its equivalent in foreign currency where such series of transactions have taken place within a month;(C)all cash transactions where forged or counterfeit currency notes or bank notes have been used as genuine or where any forgery of a valuable security or a document has taken place facilitating the transactions;(D)all suspicious transactions whether or not made in cash and by way of—(i)deposits and credits, withdrawals into or from any accounts in whatsoever name they are referred to in any currency maintained by way of—(a)cheques including third party cheques, pay orders, demand drafts, cashiers cheques or any other instrument of payment of money including electronic receipts or credits and electronic payments or debits, or(b)travellers cheques, or(c)transfer from one account within the same banking company, financial institution and intermediary, as the case may be, including from or to Nostro and Vostro accounts, or(d)any other mode in whatsoever name it is referred to;(ii)credits or debits into or from any non-monetary accounts such as d-mat account, security account in any currency maintained by the banking company, financial institution and intermediary, as the case may be;(iii)money transfer or remittances in favour of own clients or non-clients from India or abroad and to third party beneficiaries in India or abroad including transactions on its own account in any currency by any of the following:—(a)payment orders, or(b)cashiers cheques, or(c)demand drafts, or(d)telegraphic or wire transfers or electronic remittances or transfers, or(e)internet transfers, or(f)Automated Clearing House remittances, or(g)lock box driven transfers or remittances, or(h)remittances for credit or loading to electronic cards, or(i)any other mode of money transfer by whatsoever name it is called;(iv)loans and advances including credit or loan substitutes, investments and contingent liability by way of—(a)subscription to debt instruments such as commercial paper, certificate of deposits, preferential shares, debentures, securitised participation, inter bank participation or any other investments in securities or the like in whatever form and name it is referred to, or(b)purchase and negotiation of bills, cheques and other instruments, or(c)foreign exchange contracts, currency, interest rate and commodity and any other derivative instrument in whatsoever name it is called, or(d)letters of credit, standby letters of credit, guarantees, comfort letters, solvency certificates and any other instrument for settlement and/or credit support;(v)collection services in any currency by way of collection of bills, cheques, instruments or any other mode of collection in whatsoever name it is referred to the Prevention of Money-laundering (Maintenance of Records of the Nature and Value of Transactions, the Procedure and Manner of Maintaining and Time for Furnishing Information and Verification and Maintenance of Records of the Identity of the Clients of the Banking Companies, Financial Institutions and Intermediaries) Rules, 2005