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] [Entire Act]

Union of India - Section

Section 30 in THE INDIAN ANTARCTIC ACT, 2022

30. Inspection in India.

(1)The Central Government may designate any officer as an Inspector, having such qualifications and experience as may be prescribed, for performing the duties and exercising the powers of inspections in India under this Act.
(2)The Inspector may, for the purposes of this Act—
(a)enter and search any place including vessel, container, platform anchored at sea, shipping container or conveyance;
(b)examine any substance, product or thing;
(c)open and examine any receptacle or package, if it contains any doubtful substance, product or thing;
(d)examine any book, record, data or other documents and make copies or take extracts of the same;
(e)take samples of things, if relevant;
(f)conduct any test or take any measurement; and
(g)such other functions as may be prescribed.
(3)The Inspector may confiscate a sample taken in violation of the permit issued under this Act.
(4)The owner or person-in-charge of a place being inspected and every person found in the place of inspection shall—
(a)extend all reasonable assistance to enable the Inspector to carry out his duties under this Act; and
(b)provide any information which the Inspector may require.