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 10] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(2) in The Prize Chits and Money Circulation Schemes (Banning) Act, 1978

(2)Any officer authorised by the State Government in this behalf may—
(a)at all reasonable times, enter into and search any premises which he has reason to suspect, are being used for the purposes connected with, or conduct of, any prize chit or money circulation scheme in contravention of the provisions of this Act;
(b)examine any person having the control of, or employed in connection with, any such prize chit or money circulation scheme;
(c)order the production of any documents, books or records in the possession or power of any person having the control of, or employed in connection with, any such prize chit or money circulation scheme; and
(d)inspect and seize any register, books of accounts, documents or any other literature found in the said premises.