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 179 in The Smugglers And Foreign Exchange Manipulators (Receipt, Management And Disposal Of Forfeited Property) Rules, 2006

179.

In exercise of the powers conferred by section 26 of the Smugglers and Foreign Exchange Manipulators (Forfeited of Property) Act, 1976 (13 of 1976), the Central Government hereby makes the following rules for receipt, management and disposal of forfeited properties, namely :-