Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 2] [Section 153C(1)] [Section 153C] [Entire Act] Union of India - Subsection Section 153C(1)(a) in The Income Tax Act, 1961 (a)any money, bullion, jewellery or other valuable article or thing, seized or requisitioned, belongs to; or