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 281] [Entire Act]

Union of India - Section

Section 56 in The Foreign Exchange Regulation Act, 1973

56. Offences and prosecutions .-(1) Without prejudice to any award of penalty by the adjudicating officer under this Act, if any person contravenes any of the provisions of this Act other than section 13, clause (a) of sub-section (1) of [section 18, section 18-A,] clause (a) of sub-section (1) of section 19, sub-section (2) of section 44 and sections 57 and 58, or of any rule, direction or order made thereunder, he shall, upon conviction by a Court, be punishable,-

(i)in the case of an offence the amount or value involved in which exceeds one lakh of rupees, with imprisonment for a term which shall not be less than six months, but which may extend to seven years and with fine:Provided that the Court may, for any adequate and special reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term of less than six months;(ii)in any other case, with imprisonment for a term which may extend to three years or with fine or with both.
(2)If any person convicted of an offence under this Act not being an offence under section 13 or clause (a) of sub-section (1) of [section 18 or section 18-A] [Substituted by Act 29 of 1993, Section 28, for " section 18" (w.e.f. 8.1.1993). ] or clause (a) of sub-section (1) of section 19 or sub-section (2) of section 44 or section 57 or section 58 is again convicted of an offence under this Act not being an offence under section 13 or clause (a) of sub-section (1) of [section 18 or section 18-A] [Substituted by Act 29 of 1993, Section 28, for " section 18" (w.e.f. 8.1.1993). ] or clause (a) of sub-section (1) of section 19 or sub-section (2) of section 44 or section 57 or section 58, he shall be punishable for the second and for every subsequent offence with imprisonment for a term which shall not be less than six months but which may extend to seven years and with fine:Provided that the Court may, for any adequate and special reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term of less than six months.
(3)Where a person having been convicted of an offence under this Act not being an offence under section 13 or clause (a) of sub-section (1) of [section 18 or section 18-A ] [ Substituted by Act 29 of 1993, Section 28, for " section 18" (w.e.f. 8.1.1993).]or clause (a) of sub-section (1) of section 19 or sub-section (2) of section 44 or section 57 or section 58 is again convicted of an offence under this Act not being an offence under section 13 or clause (a) of sub-section (1) of [section 18 or section 18-A] [ Substituted by Act 29 of 1993, Section 28, for " section 18" (w.e.f. 8.1.1993).] or clause (a) of sub-section (1) of section 19 or sub-section (2) of section 44 or section 57 or section 58, the Court by which such person is convicted may, in addition to any sentence which may be imposed on him under this section, by order, direct that, that person shall not carry on such business as the Court may specify, being a business which is likely to facilitate the commission of such offence, for such period not exceeding three years, as may be specified by the Court in the order.
(4)For the purposes of sub-sections (1) and (2), the following shall not be considered as adequate and special reasons for awarding a sentence of imprisonment for a term of less than six months, namely:-
(i)the fact that the accused has been convicted for the first time of an offence under this Act;
(ii)the fact that in any proceeding under this Act, other than a prosecution, the accused has been ordered to pay a penalty or goods in relation to such proceedings have been ordered to be confiscated or any other penal action has been taken against him for the same offence;
(iii)the fact that the accused was not the principal offender and was acting merely as a carrier of goods or otherwise was a secondary party in the commission of the offence;
(iv)the age of the accused.
(5)For the purposes of sub-sections (1) and (2), the fact that an offence under this Act has caused no substantial harm to the general public or to any individual shall be an adequate and special reason for awarding a sentence of imprisonment for a term of less than six months.
(6)Nothing in [the proviso to section 188 of the Code of Criminal Procedure, 1973 (2 of 1974)] [ Substituted by Act 29 of 1993, Section 28, for " the first proviso to section 188 of the Code of Criminal Procedure, 1898 (5 of 1898)" (w.e.f. 8.1.1993).] shall apply to any offence punishable under this section.