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 5 in The Narcotic Drugs And Psychotropic Substances (Amendment) Act, 2001

5. Insertion of new section 8A.- After section 8 of the principal Act, the following section shall be inserted, namely:-' 8A. Prohibition of certain activities relating to property derived from offence.- No person shall-(a) convert or transfer any property knowing that such property is derived from an offence committed under this Act or under any other corresponding law of any other country or from an act of participation in such offence, for the purpose of concealing or disguising the illicit origin of the property or to assist any person in the commission of an offence or to evade the legal consequences; or

(b)conceal or disguise the true nature, source, location, disposition of any property knowing that such property is derived from an offence committed under this Act or under any other corresponding law of any other country; or
(c)knowingly acquire, possess or use any property which was derived from an offence committed under this Act or under any other corresponding law of any other country.'.