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] [Entire Act]

Union of India - Section

Section 2050 in United Nations Convention Against Illicit Traffic In Narcotic Drugs And Psychotropic Substance, 1988

2050.

MINISTRY OF EXTERNAL AFFAIRS(CPV DIVISION)ORDERNew Delhi, the 25th Feburary, 2011G.S.R. "115(E).-Whereas the Government of the Republic of India and the Government of the Republic of Croatia are Parties, to the 1988 United Nations Convention Against Illicit Traffic in Narcotic Drugs and Psychotropic Substances., (hereinafter referred to as the convention) which came into force on 11th November, 1990 in accordance with Article 29 (1);Whereas Article 3 of the Convention sets forth the offences created thereunder;Whereas Article 6 or the Convention make those offences extraditable;Whereas In the absence of a bilateral extradition treaty the Convention provides a legal basis for extradition respect of the offences set forth in Article 3;Whereas the Government of India and the Government of Croatia do not have any bilateral extradition treaty currently operative;Whereas sub-section (4) of section 3 of the Indian Extradation Act 1962 confers power on the Central Government to treat any Convention to which India and a foreign State are Parties, as an extradition treaty made by India with that foreign State providing for extradition in respect of the offences specified in that Convention, by notified order, andWhereas the text of the 1988 United Nations Against Illicit Traffic in Narcotic Drugs and Psychotropic Substances provides as follows;UNITED NATIONS CONVENTION AGAINST ILLICIT TRAFFIC IN NARCOTIC DRUGS AND PSYCHOTROPIC SUBSTANCEas adopted by the Conference at its if" plenary meeting, on 19 December 1988The Parties to this ConvictionDeeply Concerned by the magnitude of and rising trend on the Illicit production of, demand for and traffic in narcotic drugs and psychotropic substances, which pose a 5enous threat to the health and welt,lIe of human beings ad adversely affect the economic, cultural and political foundations of Society.Deeply Concerned Also by the steadily increasing inroads into various Social groups made by illicit traffic in narcotic drugs and psychotropic substances, and partlculal1y by the fact that children are used in many parts of the world as an illicit drug consumers market and for purposes of illicit production, distribution and trade in narcotic drugs and psychotropic substances, which entails a danger of incalculable gravity .Recognizing The link between illicit traffic and other related organized criminal activities which undermine the legitimate economieS and threaten the stability, security an sovereignty of States, Recognizing Also that illicit traffic is an international criminal activity the suppression of which demands urgent attention and the highest priority.Aware that illicit traffic generates large financial profits and wealth enabling transnational criminal organizations to penetrate, contaminate and Corrupt the structures of government, legitimate commercial and financial business, and Society at all its levels.Determined to deprive persons engaged in illicit traffic of the proceeds of their criminal activities and thereby eliminate their main incentive for so doing.Desiring to eliminate the root causes of the problem of abuse of narcotic drugs and psychotropic substances, including the illicit demand for such drugs and substances and the enormous profits derived from illicit traffic.Considering that measures are necessary to monitor certain substances, including precursors, chemicals and solvents, which are used in the manufacture of narcotic drugs and psychotropic substances, the ready availability of which hos led to an increase in the clandestine manufacture of such drugs and substances.Determined to improve international co-operation In the suppression of illicit traffic by sea, Recognizing that eradication of illicit traffic IS a collective responsibility of all States and that, to that end, co-ordinated action Within the framework of International co­operation IS necessary, Acknowledging The competence of the United NationS in the field of control of narcotic drugs and psychotropic substances and desirous that the international organs concerned with such control should be within the framework of that Organization, Reaffirming the guiding principles of existing treaties in the field Of narcotic drugs and psychotropic Substances and the system of control which they embody, Recoganizing the need to reinforce and supplement the measure provided in the Single Convention on Narcotic Drugs, 1961, Convention as amended by the 1972 Protocol Amending the Single Convention on Narcotic Drugs, 1961, and the 1971 Convention on Psychotropic Substances, In order to counter the magnitude and extent of illicit traffic and its grave consequences, Recognizing Also the Importance of strengthening and enhancing effective legal means for International co-operation in Criminal matters for suppressing the international criminal activities of Illicit traffic.Desiring to conclude a comprehensive effective and operative international convention that is directed specifically against illicit traffic and that considers the various aspects of the problem as a whole, In particular those aspects not envisaged in the existing treaties in the field of narcotic drugs and psychotropic substances, Hereby Agree as follows-Article 1DefinitionsExcept where otherwise expressly indicated or where the context otherwise requires, the following definitions shall apply throughout this Convention
(a)"Board" means the International Narcotics Control Board established by the Single Convention on Narcotic Drugs, 1961, and that Convention as amended by the 1972 Protocol Amending the Single Convention on Narcotic Drugs, 1961;
(b)Cannabis plant" moans any plant of tho genus Cannabis;
(c)"Coca bush" means the plant of any species of the genus Erythroxylon;
(d)"Commercial carrier" means any person of any public, private Of other entity engaged in transporting persons, goods or mails for remuneration, hire Of any other benefit;
(e)"Common" means the Commission on Narcotic Drugs of the Economic and Social Council of the United Nations;
(f)"Confiscation", which includes forfeiture where applicable, means the permanent deprivation of property by order of a court or other competent authority;
(g)"Controlled delivery" means the technique of allowing illicit or suspect consignments of narcotic drugs, psychotropic substances, substances in Table I and Table II annexed to this Convention, or substances substituted of them, to pass out of, through or into the territory of one or more countries, with the knowledge and under the supervision of their competent authorities, With a view to Identifying persons involved in the commission of offences established in accordance with article 3, paragraph 1 of the Convention:
(h)"1961 Convention" means the Single Convention on Narcotic Drugs, 196;
(i)"1961 Convention as amended" means the Single Convention on Narcotic drugs, 1961 as amended by the 1972 Protocol Amending the Single Convention on Narcotic Drugs 1961;
(j)"1971 Convention means the Convention on Psychotropic Substances, 1971;
(k)"Council" means the Economic and Social Council of the United Nations;
(l)"Freezing" or "seizure means temporarily prohibiting the transfer, conversion, disposition or movement of property at temporarily assuming custody or control of property on the basis of an order issue by a court a competent authority;
(m)"Illicit traffic means the offences set forth In article 3, paragraphs 1 and 2, of thiS Convention;
(n)"Narcotic drug" means any of the substances, natural Of synthetic, In Schedules I and II of the Single Convention on Narcotic Drugs, 1961, and that Convention as amended by the 1972 Protocol Amending the Single Convention on Narcotic Drugs, 1961;
(o)"Opium poppy" means the plant of the species Papaver somniferum ;
(p)"Proceeds" means any property derived from or obtained, directly or indirectly, through the commission of an offence established in accordance With article 3 paragraph 1;
(q)"Property" means assets of every kind, whether corporal or in corporal, movable or immovable, tangible or intangible, and legal documents or Instruments evidencing title to, or Interest in, such assets:
(r)"Psychotropic substance" means any substance, natural or synthetic, or any natural material Schedules I, II, III and IV of the Convention on Psychotropic Substances, 1971;
(s)"Secretary-General means the Secretary-General of the United Nations;
(t)"Table I" and "Table II" mean the correspondingly numbered lists of substances annexed to this Convention, as amended from time to time accordance With article 12;
(u)"Transit State" means a State through the territory of which Illicit narcotic drugs, psychotropic substances and substances in Table I and Table II are being moved, which is neither the place of origin nor the place of ultimate destination thereof
Article 2Scope of the Convention