Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 146A(6)] [Section 146A] [Entire Act] Union of India - Subsection Section 146A(6)(a) in The Customs Act, 1962 (a)no such order or direction shall be made in respect of any person unless he has been given a reasonable opportunity of being heard;