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 3] [Entire Act]

Union of India - Subsection

Section 3(D) in Prevention of Money-Laundering (Maintenance of Records) Rules, 2005

(D)all suspicious transactions whether or not made in cash and by way of:
(i)deposits and credits, withdrawals into or from any accounts in whatsoever name they are referred to in any currency maintained by way of: