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] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(1) in The Indian Naval Armament Act, 1923

(1)Where a ship is liable to forfeiture under this Act,--
(a)any Presidency Magistrate or Magistrate of the first class, or
(b)any commissioned officer on full pay in the [Armed Forces of the Union] [Substituted for "military, naval or air service of His Majesty", by the A.O. 1937.], [* * * *] [The words "or any Gazetted Officer of the Royal Indian Marine Service" were rep. by the A.O. 1937.] or
(c)any officer of customs or police officer not below such rank [as may be designated in this behalf by the Central Government] [For notification designating the rank of such officers, see Gazette of India, 1924, Pt, I, page 188.],
may seize such ship and detain it, and, if the ship is found at sea within the territorial waters of the States, may bring it to any convenient port in the States.