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 4] [Section 6] [Entire Act]

Union of India - Subsection

Section 6(2) in The Foreign Exchange Regulation Act, 1973

(2)An authorisation under this section shall be in writing and-
(i)may authorise dealings in all foreign currencies or may be restricted to authorising dealings in specified foreign currencies only;
(ii)may authorise transactions of all descriptions in foreign currencies or may be restricted to authorising specified transactions only;
(iii)may be granted to be effective for a specified period, or within specified amounts;
(iv)may be granted subject to such conditions as may be specified therein.