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 1] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(1) in Banning of Unregulated Deposit Schemes Act, 2019

(1)On receipt of information under section 29 or otherwise, if the Competent Authority has reason to believe that the offence relates to a deposit scheme or deposit schemes in which -
(a)the depositors, deposit takers or properties involved are located in more than one State or Union territory in India or outside India; and
(b)the total value of the amount involved is of such magnitude as to significantly affect the public interest, the Competent Authority shall refer the matter to the Central Government for investigation by the Central Bureau of Investigation.