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 11] [Entire Act]

Union of India - Section

Section 4 in The Fugitive Economic offenders Act, 2018

4. Application for declaration of fugitive economic offender and procedure therefor.

(1)Where the Director or any other officer not below the rank of Deputy Director authorised by the Director for the purposes of this section, has reason to believe (the reasons for such belief to be recorded in writing), on the basis of material in his possession, that any individual is a fugitive economic offender, he may file an application in such form and manner as may be prescribed in the Special Court that such individual may be declared as a fugitive economic offender.
(2)The application referred to in sub-section (1) shall contain-
(a)reasons for the belief that an individual is a fugitive economic offender;
(b)any information available as to the whereabouts of the fugitive economic offender;
(c)a list of properties or the value of such properties believed to be the proceeds of crime, including any such property outside India for which confiscation is sought;
(d)a list of properties or benami properties owned by the individual in India or abroad for which confiscation is sought; and
(e)a list of persons who may have an interest in any of the properties listed under clauses (c) and (d).
(3)The Authorities appointed for the purposes of the Prevention of Money-laundering Act, 2002 (15 of 2003) shall be the Authorities for the purposes of this Act.