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 38 in The Narcotic Drugs And Psychotropic Substances (Amendment) Act, 2001

38. Insertion of new section 68Z.- After section 68Y of the principal Act, the following section shall be inserted, namely:-" 68Z. Release of property in certain cases.- (1) Where the detention order of a detenu is set aside or withdrawn, properties seized or frozen under this Chapter shall stand released.(2) Where any person referred to in clause (a) or clause (b) or clause (cc) of sub- section (2) of section 68A has been acquitted or discharged from the charges under this Act or any other corresponding law of any other country and the acquittal was not appealed against or when appealed against, the appeal was disposed of as a consequence of which such property could not be forfeited or warrant of arrest or authorisation of arrest issued against such person has been withdrawn, then, property seized or frozen under this Chapter shall stand released.".