Section 68F(2) in The Narcotic Drugs And Psychotropic Substances Act, 1985
(2)Any order made under sub-section (1) shall have no effect unless the said order is confirmed by an order of the competent authority within a period of thirty days of its being made.Explanation:— For the purposes of this section, "transfer of property" means any disposition, conveyance, assignment, settlement, delivery, payment or other alienation of property and, without limiting the generality of the foregoing, includes—(a)the creation of a trust in property:(b)the grant or creation of any lease, mortgage, charge, easement, licence, power, partnership or interest in property;(c)the exercise of a power of appointment of property vested in any person, not the owner of the property, to determine its disposition in favour of any person other than the done of the power; and(d)any transaction entered into by any person with intent thereby to diminish directly or indirectly the value of his own property and to increase the value of the property of any other person.