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]

Union of India - Act

The Passport (Entry Into India) Amendment Act, 2000

UNION OF INDIA
India

The Passport (Entry Into India) Amendment Act, 2000

Act 47 of 2000

  • Published on 1 January 2000
  • Commenced on 1 January 2000
  • [This is the version of this document from 1 January 2000.]
  • [Note: The original publication document is not available and this content could not be verified.]
An Act further to amend the Passport (Entry into India) Act, 1920.BE it enacted by Parliament in the Fifty- first Year of the Republic of India as follows:-

1. Short title.-

This Act may be called the Passport (Entry into India) Amendment Act, 2000 .

2. Amendment of section 3.-

In section 3 of the Passport (Entry into India) Act, 1920 (34 of 1920 ) (hereinafter referred to as the principal Act), in sub- section (3), for the words" punishable with imprisonment for a term which may extend to three months, or with fine, or with both", the words" punishable with imprisonment for a term which may extend to five years, or with fine which may extend to fifty thousand rupees, or with both" shall be substituted.

3. Insertion of new section 3A.-

After section 3 of the principal Act, the following section shall be inserted, namely:-" 3A. Punishment for subsequent offences.- Whoever having been convicted of an offence under any rule or order made under this Act is again convicted of an offence under this Act shall be punishable with double the penalty provided for the later offence.".

4. Amendment of section 4.-

In section 4 of the principal Act, in sub- section (2), for the words and figures" section 61 of the Code of Criminal Procedure, 1898 (5 of 1898 ),", the words and figures" section 57 of the Code of Criminal Procedure, 1973 (2 of 1974 )," shall be substituted. SUBHASH C. JAIN, Secy. to the Govt. of India.