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 2] [Entire Act]

Union of India - Section

Section 144 in Finance Act, 2015

144. Amendment of section 47.

- In section 47 of the Foreign Exchange Act, -
(A)in sub-section (2), -
(i)for clause (a), the following clause shall be substituted, namely: -
"(a) the permissible classes of capital account transactions involving debt instruments determined under sub-section (7) of section 6, the limits of admissibility of foreign exchange for such transactions, and the prohibition, restriction or regulation of such capital account transactions under section 6;";
(ii)after clause (g), the following clause shall be inserted, namely: -
"(ga) export, import or holding of currency or currency notes;";
(B)after sub-section (2), the following sub-section shall be inserted, namely: -
"(3) All regulations made by the Reserve Bank before the date on which the provisions of this section are notified under section 6 and section 47 of this Act on capital account transactions, the regulation making power in respect of which now vests with the Central Government, shall continue to be valid, until amended or rescinded by the Central Government.".