Union of India - Act
The Prevention of Money-Laundering Act, 2002
UNION OF INDIA
India
India
The Prevention of Money-Laundering Act, 2002
Act 15 of 2003
- Published on 10 June 1998
- Commenced on 10 June 1998
- [This is the version of this document from 6 March 2009.]
- [Note: The original publication document is not available and this content could not be verified.]
- [Amended by THE PREVENTION OF MONEY-LAUNDERING (AMENDMENT) ACT, 2005 (Act 20 of 2005) on 21 May 2005]
- [Amended by THE PREVENTION OF MONEY-LAUNDERING (AMENDMENT)ACT, 2009 (Act 21 of 2009) on 6 March 2009]
Chapter I
Preliminary
1. Short title, extent and commencement.
2. Definitions.
Chapter II
Offence Of Money-Laundering
3. Offence of money-laundering.
- Whosoever directly or indirectly attempts to indulge or knowingly assists or knowingly is a party or is actually involved in any process or activity connected with the [proceeds of crime including its concealment, possession, acquisition or use and projecting or claiming] [Substituted for the words "proceeds of crime and projecting" by Act No. 2 OF 2013] it as untainted property shall be guilty of offence of money-laundering.4. Punishment for money-laundering.
- Whoever commits the offence of money-laundering shall be punishable with rigorous imprisonment for a term which shall not be less than three years but which may extend to seven years and shall also be liable to fine [***] [Wrods "which may extend to five lakh rupees" ommtted by Act No. 2 OF 2013]:Provided that where the proceeds of crime involved in money-laundering relates to any offence specified under paragraph 2 of Part A of the Schedule, the provisions of this section shall have effect as if for the words which may extend to seven years, the words which may extend to ten years had been substituted.Chapter III
Attachment, Adjudication And Confiscation
5. Attachment of property involved in money-laundering.
- [(1) Where the Director or any other officer not below the rank of Deputy Director authorised by the Director for the purposes of this section, has reason to believe (the reason for such belief to be recorded in writing), on the basis of material in his possession, that-(a)any person is in possession of any proceeds of crime; and(b)such proceeds of crime are likely to be concealed, transferred or dealt with in any manner which may result in frustrating any proceedings relating to confiscation of such proceeds of crime under this Chapter, he may, by order in writing, provisionally attach such property for a period not exceeding one hundred and eighty days from the date of the order, in such manner as may be prescribed :-Provided that no such order of attachment shall be made unless, in relation to the scheduled offence, a report has been forwarded to a Magistrate under section 173 of the Code of Criminal Procedure, 1973, or a complaint has been filed by a person authorised to investigate the offence mentioned in that Schedule, before a Magistrate or court for taking cognizance of the scheduled offence, as the case may be, or a similar report or complaint has been made or filed under the corresponding law of any other country :-Provided further that, notwithstanding anything contained in clause (b), any property of any person may be attached under this section if the Director or any other officer not below the rank of Deputy Director authorised by him for the purposes of this section has reason to believe (the reasons for such belief to be recorded in writing), on the basis of material in his possession, that if such property involved in money laundering is not attached immediately under this Chapter, the non-attachment of the property is likely to frustrate any proceeding under this Act.] [Substituted by Act No. 2 OF 2013][Provided also that for the purposes of computing the period of one hundred and eighty days, the period during which the proceedings under this section is stayed by the High Court, shall be excluded and a further period not exceeding thirty days from the date of order of vacation of such stay order shall be counted.] [Inserted by Finance Act, 2018 (Act No. 13 of 2018) dated 29.3.2018.]6. Adjudicating Authorities, composition, powers, etc.
7. Staff of Adjudicating Authorities.
8. Adjudication.
9. Vesting of property in Central Government.
- Where an order of confiscation has been made under [sub-section (5) or sub-section (7) of section 8 or section 58B or sub-section (2A) of section 60] [Substituted for the words "sub-section (6) of section 8" by Act No. 2 OF 2013] in respect of any property of a person, all the rights and title in such property shall vest absolutely in the Central Government free from all encumbrances:Provided that where the [Special Court or the Adjudicating Authority, as the case may be,] [Substituted for the words "Adjudicating Authority" by Act No. 2 OF 2013], after giving an opportunity of being heard to any other person interested in the property attached under this Chapter, or seized [or frozen] [Inserted by Act No. 2 OF 2013] under Chapter V, is of the opinion that any encumbrance on the property or lease-hold interest has been created with a view to defeat the provisions of this Chapter, it may, by order, declare such encumbrance or lease-hold interest to be void and thereupon the aforesaid property shall vest in the Central Government free from such encumbrances or lease-hold interest:Provided further that nothing in this section shall operate to discharge any person from any liability in respect of such encumbrances which may be enforced against such person by a suit for damages.10. Management of properties confiscated under this Chapter.
11. Power regarding summons, production of documents and evidence, etc.
11A. [ Verification of identity by reporting entity. [Inserted by Act No. 14 of 2019, dated 23.7.2019.]
Chapter IV
Obligations Of Banking Companies, Financial Institutions And Intermediaries
12. [ Reporting entity to maintain records. [Substituted by Act No. 2 OF 2013]
| Prior to Substitution by Act 2 of 2013 the section 12 read as;12. Banking companies, financial institutions and intermediaries to maintain records.- (1) Every banking company, financial institution and intermediary shall(a) maintain a record of all transactions, the nature and value of which may be prescribed, whether such transactions comprise of a single transaction or a series of transactions integrally connected to each other, and where such series of transactions take place within a month;(b) furnish information of transactions referred to in clause (a) to the Director within such time as may be prescribed;(c) verify and maintain the records of the identity of all its clients, in such manner as may be prescribed:Provided that where the principal officer of a banking company or financial institution or intermediary, as the case may be, has reason to believe that a single transaction or series of transactions integrally connected to each other have been valued below the prescribed value so as to defeat the provisions of this section, such officer shall furnish information in respect of such transactions to the Director within the prescribed time.(2) [(a) the records referred to in clause (a) of sub-section (1) shall be maintained for a period of ten years from the date of transactions between the clients and the banking company or financial institution or intermediary, as the case may be;(b) the records referred to in clause (c) of sub-section (1) shall be maintained for a period of ten years from the date of cessation of transactions between the to clients and the banking company or financial institution or intermediary, as the case may be]. |
12A. [ Access to information. [Substituted by Act No. 2 OF 2013]
13. Powers of Director to impose fine.
14. [ No civil or criminal proceedings against reporting entity, Its directors and employees in certain cases. [Substituted by Act No. 2 OF 2013]
- Save as otherwise provided in section 13, the reporting entity, its directors and employees shall not be liable to any civil or criminal proceedings against them for furnishing information under clause (b) of sub-section (l) of section 12."15. Procedure and manner of furnishing information by reporting entities.
- The Central Government may, in consultation with the Reserve Bank of India, prescribe the procedure and the manner of maintaining and furnishing information by a reporting entity under sub-section (1) of section 12 for the purpose of implementing the provisions of this Act.] [Substituted by Act No. 2 OF 2013]| 15. Procedure and manner of furnishing information by banking company, financial institution and intermediary.- The Central Government may, in consultation with the Reserve Bank of India, prescribe the procedure and the manner of maintaining and furnishing information under sub-section (1) of section 12 for the purpose of implementing the provisions of this Act. |
Chapter V
Summons, Searches And Seizures, Etc.
16. Power of survey.
17. Search and seizure.
18. Search of persons.
19. Power to arrest.
| Prior to substitution the Section read as;20. Retention of property.- (1) Where any property has been seized under section 17 or section 18, and the officer authorised by the Director in this behalf has, on the basis of material in his possession, reason to believe (the reason for such belief to be recorded by him in writing) that such property is required to be retained for the purposes of adjudication under section 8, such property may be retained for a period not exceeding three months from the end of the month in which such property was seized.(2) The officer authorised by the Director immediately after he has passed an order for retention of the property for purposes of adjudication under section 8 shall forward a copy of the order along with the material in his possession, referred to in sub-section (1), to the Adjudicating Authority, in a sealed envelope, in the manner as may be prescribed and such Adjudicating Authority shall keep such order and material for such period as may be prescribed.(3) On the expiry of the period specified in sub-section (1), the property shall be returned to the person from whom such property was seized unless the Adjudicating Authority permits retention of such property beyond the said period.(4) The Adjudicating Authority, before authorising the retention of such property beyond the period specified in sub-section (1), shall satisfy himself that the property isprima facieinvolved in money-laundering and the property is required for the purposes of adjudication under section 8.(5) After passing the order of confiscation under sub-section (6) of section 8, the Adjudicating Authority shall direct the release of all properties other than the properties involved in money-laundering to the person from whom such properties were seized.(6) Notwithstanding anything contained in sub-section (5), the Director or any officer authorised by him in this behalf may withhold the release of any property until filing of appeal under section 26 or forty-five days from the date of order under sub-section (5), whichever is earlier, if he is of the opinion that such property is relevant for the proceedings before the Appellate Tribunal. |
21. [ Retention of records. [Substituted by Act No. 2 OF 2013]
| Prior to substitution the Section read as;21. Retention of records.- (1) Where any records have been seized under section 17 or section 18, and the Investigating Officer or any other officer authorised by the Director in this behalf has reason to believe that any of such records are required to be retained for any inquiry under this Act, he may retain such records for a period not exceeding three months from the end of the month in which such records were seized.(2) The person, from whom records were seized, shall be entitled to obtain copies of records retained under sub-section (1).(3) On the expiry of the period specified under sub-section (1), the records shall be returned to the person from whom such records were seized unless the Adjudicating Authority permits retention of such records beyond the said period.(4) The Adjudicating Authority, before authorising the retention of such records beyond the period mentioned in sub-section (1), shall satisfy himself that the records are required for the purposes of adjudication under section 8.(5) After passing of an order of confiscation under sub-section (6) of section 8, the Adjudicating Authority shall direct the release of the records to the person from whom such records were seized.(6) Notwithstanding anything contained in sub-section (5), the Director or any officer authorised by him in this behalf may withhold the release of any records until filing of appeal under section 26 or after forty-five days from the date of order under sub-section (5), whichever is earlier, if he is of the opinion that such records are relevant for the proceedings before the Appellate Tribunal. |
22. Presumption as to records or property in certain cases.
23. Presumption in inter-connected transactions..
- Where money-laundering involves two or more inter-connected transactions and one or more such transactions is or are proved to be involved in money-laundering, then for the purposes of adjudication or confiscation [under section 8 or for the trial of the money-laundering offence, it shall unless otherwise proved to the satisfaction of the Adjudicating Authority or the Special Court] [Substituted for the words "under section 8, it shall, unless otherwise proved to the satisfaction of the Adjudicating Authority" by Act No. 2 OF 2013], be presumed that the remaining transactions form part of such inter-connected transactions.[24. Burden of proof.- In any proceeding relating to proceeds of crime under this Act,-| Prior to substitution the Section read as;24. Burden of proof.When a person is accused of having committed the offence under section 3, the burden of proving that proceeds of crime are untainted property shall be on the accused. |
Chapter VI
Appellate Tribunal
25. Establishment of Appellate Tribunal.
- The Central Government shall, by notification, establish an Appellate Tribunal to hear appeals against the orders of the Adjudicating Authority and the authorities under this Act.26. Appeals to Appellate Tribunal.
27. Composition, etc., of Appellate Tribunal.
28. Qualifications for appointment.
29. Term of office.
- [Omitted by the Prevention of Money-Laundering (Amendment) Act, 2005 (20 of 2005), section 4 (w.e.f. 1-7-2005).30. Conditions of service.
- The salary and allowances payable to and the other [terms and conditions of service (including tenure of office)] [Substituted by Act 20 of 2005, Section 5, for "terms and conditions of service" (w.e.f. 1.7.2005).] of the Chairperson and other Members shall be such as may be prescribed:Provided that neither the salary and allowances nor the other terms and conditions of service (including tenure of office) of the Chairperson or any other Member shall be varied to his disadvantage after appointment.31. Vacancies.
- If, for reason other than temporary absence, any vacancy occurs in the office of the Chairperson or any other Member, then the Central Government shall appoint another person in accordance with the provisions of this Act to fill the vacancy and the proceedings may be continued before the Appellate Tribunal from the stage at which the vacancy is filled.32. Resignation and removal.
33. Member to act as Chairperson in certain circumstances.
34. Staff of Appellate Tribunal.
35. Procedure and powers of Appellate Tribunal.
36. Distribution of business amongst Benches.
- Where any Benches are constituted, the Chairperson may, from time to time, by notification, make provisions as to the distribution of the business of the Appellate Tribunal amongst the Benches and also provide for the matters which may be dealt with by each Bench.37. Power of Chairperson to transfer cases.
- On the application of any of the parties and after notice to the parties, and after hearing such of them as he may desire to be heard, or on his own motion without such notice, the Chairperson may transfer any case pending before one Bench, for disposal, to any other Bench.38. Decision to be by majority.
- If the Members of a Bench consisting of two Members differ in opinion on any point, they shall state the point or points on which they differ, and make a reference to the Chairperson who shall either hear the point or points himself or refer the case for hearing on such point or points by [third Member] [Substituted by Act 21 of 2009, Section 11, for "one or more of the other Members".] of the Appellate Tribunal and such point or points shall be decided according to the opinion of the majority of the Members of the Appellate Tribunal who have heard the case, including those who first heard it.39. Right of appellant to take assistance of authorised representative and of Government to appoint presenting officers.
40. Members, etc., to be public servants.
- The Chairperson, Members and other officers and employees of the Appellate Tribunal, the Adjudicating Authority, Director and the officers subordinate to him shall be deemed to be public servants within the meaning of section 21 of the Indian Penal Code (45 of 1860).41. Civil Court not to have jurisdiction.
- No civil Court shall have jurisdiction to entertain any suit or proceeding in respect of any matter which the Director, an Adjudicating Authority or the Appellate Tribunal is empowered by or under this Act to determine and no injunction shall be granted by any Court or other authority in respect of any action taken or to be taken in pursuance of any power conferred by or under this Act.42. Appeal to High Court.
- Any person aggrieved by any decision or order of the Appellate Tribunal may file an appeal to the High Court within sixty days from the date of communication of the decision or order of the Appellate Tribunal to him on any question of law or fact arising out of such order:Provided that the High Court may, if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal within the said period, allow it to be filed within a further period not exceeding sixty days.Explanation. For the purposes of this section, High Court meansChapter VII
Special Courts
43. Special Courts.
44. Offences triable by Special Courts.
45. Offences to be cognisable and non-bailable.
46. Application of the Code of Criminal Procedure, 1973 to proceedings before Special Court.
47. Appeal and revision.
- The High Court may exercise, so far as may be applicable, all the powers conferred by Chapter XXIX or Chapter XXX of the Code of Criminal Procedure, 1973 (2 of 1974), on a High Court, as if a Special Court within the local limits of the jurisdiction of the High Court were a Court of Session trying cases within the local limits of the jurisdiction of the High Court.Chapter VIII
Authorities
48. Authorities under the Act.
- There shall be the following classes of authorities for the purposes of this Act, namely:49. Appointment and powers of authorities and other officers.
50. Powers of authorities regarding summons, production of documents and to give evidence, etc.
51. Jurisdiction of authorities.
52. Power of Central Government to issue directions, etc.
- The Central Government may, from time to time, issue such orders, instructions and directions to the authorities as it may deem fit for the proper administration of this Act and such authorities and all other persons employed in execution of this Act shall observe and follow such orders, instructions and directions of the Central Government:Provided that no such orders, instructions or directions shall be issued so as to53. Empowerment of certain officers.
- The Central Government may, by a special or general order, empower an officer not below the rank of Director of the Central Government or of a State Government to act as an authority under this Act:Provided that the Central Government may empower an officer below the rank of Director if the officer of the rank of the Director or above are not available in a particular area.54. Certain [officers and others] [Substituted for the words "officers" by Act No. 2 OF 2013] to assist in inquiry, etc.
- The following officers are hereby empowered and required to assist the authorities in the enforcement of this Act, namely:Chapter IX
Reciprocal Arrangement For Assistance In Certain Matters And Procedure For Attachment And Confiscation Of Property
55. Definitions.
- In this Chapter, unless the context otherwise requires,56. Agreements with foreign countries.
57. Letter of request to a contracting State in certain cases.
58. Assistance to a contracting State in certain cases.
- Where a letter of request is received by the Central Government from a Court or authority in a contracting State requesting for investigation into an offence or proceedings under this Act and forwarding to such Court or authority any evidence connected therewith, the Central Government may forward such letter of request to the Special Court or to any authority under the Act as it thinks fit for execution of such request in accordance with the provisions of this Act or as the case may be, any other law for the time being in force.58A. [ Special Court to release the property [Inserted by Act No. 2 OF 2013]
- Where on closure of the criminal case or conclusion of a trial in a criminal court outside India under the corresponding law of any other country, such court finds that the offence of money-laundering has not taken place or the property in India is not involved in money-laundering, the Special Court may, on an application moved by the concerned person or the Director, after notice to the other party, order release of such property to the person entitled to receive it.]58B. [ Letter of request of a contracting State or authority for confiscation or release the property. [Inserted by Act No. 2 OF 2013]
- Where the trial under the corresponding law of any other country cannot be conducted by reason of the death of the accused or the accused being declared a proclaimed offender or for any other reason or having commenced but could not be concluded, the Central Government shall, on receipt of a letter of request from a court or authority in a contracting State requesting for confiscation or release of property, as the case may be, forward the same to the Director to move an application before the Special Court and upon such application the Special Court shall pass appropriate orders regarding confiscation or release of such property involved in the offence of money-laundering.]59. Reciprocal arrangements for processes and assistance for transfer of accused persons.
60. Attachment, seizure and confiscation, etc., of property in a contracting State or India.
61. Procedure in respect of letter of request.
- Every letter of request, summons or warrant, received by the Central Government from, and every letter of request, summons or warrant, to be transmitted to a contracting State under this Chapter shall be transmitted to a contracting State or, as the case may be, sent to the concerned Court in India and in such form and in such manner as the Central Government may, by notification, specify in this behalf.Chapter X
Miscellaneous
62. Punishment for vexatious search.
- Any authority or officer exercising powers under this Act or any rules made thereunder, who without reasons recorded in writing,63. Punishment for false information or failure to give information, etc.
64. Cognizance of offences.
65. Code of Criminal Procedure, 1973 to apply.
- The provisions of the Code of Criminal Procedure, 1973 (2 of 1974) shall apply, in so far as they are not inconsistent with the provisions of this Act, to arrest, search and seizure, attachment, confiscation, investigation, prosecution and all other proceedings under this Act.66. Disclosure of information.
- [(1)] [Renumbered by Finance Act, 2018 (Act No. 13 of 2018) dated 29.3.2018.] The Director or any other authority specified by him by a general or special order in this behalf may furnish or cause to be furnished to(i)any officer, authority or body performing any functions under any law relating to imposition of any tax, duty or cess or to dealings in foreign exchange, or prevention of illicit traffic in the narcotic drugs and psychotropic substances under the Narcotic Drugs and Psychotropic Substances Act, 1985 (61 of 1985); or(ii)such other officer, authority or body performing functions under any other law as the Central Government may, if in its opinion it is necessary so to do in the public interest, specify, by notification in the Official Gazette, in this behalf, any information received or obtained by such Director or any other authority, specified by him in the performance of their functions under this Act, as may, in the opinion of the Director or the other authority, so specified by him, be necessary for the purpose of the officer, authority or body specified in clause (i) or clause (ii) to perform his or its functions under that law.67. Bar of suits in civil Courts.
- No suit shall be brought in any civil Court to set aside or modify any proceeding taken or order made under this Act and no prosecution, suit or other proceeding shall lie against the Government or any officer of the Government for anything done or intended to be done in good faith under this Act.68. Notice, etc., not to be invalid on certain grounds.
- No notice, summons, order, document or other proceeding, furnished or made or issued or taken or purported to have been furnished or made or issued or taken in pursuance of any of the provisions of this Act shall be invalid, or shall be deemed to be invalid merely by reason of any mistake, defect or omission in such notice, summons, order, document or other proceeding if such notice, summons, order, document or other proceeding is in substance and effect in conformity with or according to the intent and purpose of this Act.69. [ Recovery of fine or penalty [Substituted by Act No. 2 OF 2013]
- Where any fine or penalty imposed on any person under section 13 or section 63 is not paid within six months from the day of imposition of fine or penalty, the Director or any other officer-authorised by him in this behalf may proceed to recover the amount from the said person in the same manner as prescribed in Schedule II of the Income-tax Act, 1961 for the recovery of arrears and he or any officer authorised by him in this behalf shall have all the powers of the Tax Recovery Officer mentioned in the said Schedule for the said purpose.].| Prior to substitution the Section read as;69. Recovery of fines.- Where any fine imposed on any person under section 13 or section 63 is not paid within six months from the day of imposition of fine, the Director or any other officer authorised by him in this behalf may proceed to recover the amount from the said person in the same manner as prescribed in Schedule II of the Income-tax Act, 1961 (43 of 1961) for the recovery of arrears and he or any officer authorised by him in this behalf shall have all the powers of the Tax Recovery Officer mentioned in the said Schedule for the said purpose. |
70. Offences by companies.
71. Act to have overriding effect.
- The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force.72. Continuation of proceedings in the event of death or insolvency.
73. Power to make rules.
74. Rules to be laid before Parliament.
- Every rule made under this Act shall be laid, as soon as may be after it is made, before each House of Parliament, while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified form or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under that rule.75. Power to remove difficulties.
| Section | Description of offence |
| 120B | Criminal conspiracy. |
| 121 | Waging or attempting to wage war or abetting waging of war,against the Government of India. |
| 121A | Conspiracy to commit offences punishable by section 121against the State. |
| 255 | Counterfeiting Government stamp. |
| 257 | Making or selling instrument for counterfeiting Governmentstamp. |
| 258 | Sale of counterfeit Government stamp. |
| 259 | Having possession of counterfeit Government stamp. |
| 260 | Using as genuine a Government stamp known to be counterfeit. |
| 302 | Murder. |
| 304 | Punishable for culpable homicide not amounting to murder. |
| 307 | Attempt to murder. |
| 308 | Attempt to commit culpable homicide. |
| 327 | Voluntarily causing hurt to extort property, or to constrainto an illegal act. |
| 329 | Voluntarily causing grievous hurt to extort property, or toconstrain to an illegal act. |
| 364A | Kidnapping for ransom, etc. |
| 384 to 389 | Offences relating to extortion. |
| 392 to 402 | Offences relating to robbery and dacoity. |
| 411 | Dishonestly receiving stolen property. |
| 412 | Dishonestly receiving property stolen in the commission of adacoity. |
| 413 | Habitually dealing in stolen property. |
| 414 | Assisting in concealment of stolen property. |
| 417 | Punishment for cheating. |
| 418 | Cheating with knowledge that wrongful loss may ensue toperson whose interest offender is bound to protect. |
| 419 | Punishment for cheating by personation. |
| 420 | Cheating and dishonestly inducing delivery of property. |
| 421 | Dishonest or fraudulent removal or concealment of property toprevent distribution among creditors. |
| 422 | Dishonestly or fraudulently preventing debt being availablefor creditors. |
| 423 | Dishonest or fraudulent execution of deed of transfercontaining false statement of consideration. |
| 424 | Dishonest or fraudulent removal or concealment of property. |
| 467 | Forgery of valuable security, will, etc. |
| 471 | Using as genuine a forged document or electronic record. |
| 472 | and 473 Making or possessing counterfeit seal, etc., withintent to commit forgery. |
| 475 | and 476 Counterfeiting device or mark. |
| 481 | Using a false property mark. |
| 482 | Punishment for using a false property mark. |
| 483 | Counterfeiting a property mark used by another. |
| 484 | Counterfeiting a mark used by a public servant. |
| 485 | Making or possession of any instrument for counterfeiting aproperty mark. |
| 486 | Selling goods marked with a counterfeit property mark. |
| 487 | Making a false mark upon any receptacle containing goods. |
| 488 | Punishment for making use of any such false mark. |
| 489A | Counterfeiting currency notes or bank notes. |
| 489B | Using as genuine, forged or counterfeit currency notes orbank notes. |
| Section | Description of offence |
| 15 | Contravention in relation to poppy straw. |
| 16 | Contravention in relation to coca plant and coca leaves. |
| 17 | Contravention in relation to prepared opium. |
| 18 | Contravention in relation to opium poppy and opium. |
| 19 | Embezzlement of opium by cultivator. |
| 20 | Contravention in relation to cannabis plant and cannabis. |
| 21 | Contravention in relation to manufactured drugs andpreparations. |
| 22 | Contravention in relation to psychotropic substances. |
| 23 | Illegal import into India, export from India or transhipmentof narcotic drugs and psychotropic substances. |
| 24 | External dealings in narcotic drugs and psychotropicsubstances in contravention of section 12 of the Narcotic Drugsand Psychotropic Substances Act, 1985. |
| 25A | Contravention of orders made under section 9A of the NarcoticDrugs and Psychotropic Substances Act, 1985. |
| 27A | Financing illicit traffic and harbouring offenders. |
| 29 | Abetment and criminal conspiracy. |
| Section | Description of offence |
| 3 | Causing explosion likely to endanger life or property. |
| 4 | Attempt to cause explosion, or for making or keepingexplosives with intent to endanger life or property. |
| 5 | Making or possessing explosives under suspiciouscircumstances. |
| Section | Description of offence |
| 10 read with section 3 | Penalty for being member of an unlawful association, etc. |
| 11 read with section 3 | Penalty for dealing with funds of an unlawful association. |
| 13 read with section 3 | Punishment for unlawful activities. |
| 16 read with section 15 | Punishment for terrorist act. |
| 16A | Punishment for making demands of radioactive substances,nuclear devices, etc. |
| 17 | Punishment for raising funds for terrorist act. |
| 18 | Punishment for conspiracy, etc. |
| 18A | Punishment for organising of terrorist camps. |
| 18B | Punishment for recruiting of any person or persons forterrorist act. |
| 19 | Punishment for harbouring, etc. |
| 20 | Punishment for being member of terrorist gang ororganisation. |
| 21 | Punishment for holding proceeds of terrorism. |
| 38 | Offence relating to membership of a terrorist organisation. |
| 39 | Offence relating to support given to a terroristorganisation. |
| 40 | Offence of raising fund for a terrorist organisation. |
| Section | Description of offence |
| 25 | To manufacture, sell, transfer, convert, repair or test orprove or expose or offer for sale or transfer or have in hispossession for sale, transfer, conversion, repair, test orproof, any arms or ammunition in contravention of section 5 ofthe Arms Act, 1959. |
| To acquire, have in possession or carry any prohibited armsor prohibited ammunition in contravention of section 7 of theArms Act, 1959. | |
| Contravention of section 24A of the Arms Act, 1959 relatingto prohibition as to possession of notified arms in disturbedareas, etc. | |
| Contravention of section 24B of the Arms Act, 1959 relatingto prohibition as to carrying of notified arms in or throughpublic places in disturbed areas. | |
| Other offences specified in section 25. | |
| 26 | To do any act in contravention of any provisions of section3, 4, 10 or section 12 of the Arms Act, 1959 in such manner asspecified in sub-section (1) of section 26 of the said Act. |
| To do any act in contravention of any provisions of section5, 6, 7 or section 11 of the Arms Act, 1959 in such manner asspecified in sub-section (2) of section 26 of the said Act. | |
| Other offences specified in section 26. | |
| 27 | Use of arms or ammunition's in contravention of section 5 oruse of any arms or ammunition in contravention of section 7 ofthe Arms Act, 1959. |
| 28 | Use and possession of fire arms or imitation fire arms incertain cases. |
| 29 | Knowingly purchasing arms from unlicensed person or fordelivering arms, etc., to person not entitled to possess thesame. |
| 30 | Contravention of any condition of a licence or any provisionsof the Arms Act, 1959 or any rule made thereunder. |
| Section | Description of offence |
| 51 read with section 9 | Hunting of wild animals. |
| 51 read with section 17A | Contravention of provisions of section 17A relating toprohibition of picking, uprooting, etc., of specified plants. |
| 51 read with section 39 | Contravention of provisions of section 39 relating to wildanimals, etc., to be Government property. |
| 51 read with section 44 | Contravention of provisions of section 44 relating todealings in trophy and animal articles without licenceprohibited. |
| 51 read with section 48 | Contravention of provisions of section 48 relating topurchase of animal, etc., by licensee. |
| 51 read with section 49B | Contravention of provisions of section 49B relating toprohibition of dealings in trophies, animals articles, etc.,derived from scheduled animals. |
| Section | Description of offence |
| 5 | Procuring, inducing or taking person for the sake ofprostitution. |
| 6 | Detaining a person in premises where prostitution is carriedon. |
| 8 | Seducing or soliciting for purpose of prostitution. |
| 9 | Seduction of a person in custody. |
| Section | Description of offence |
| 7. | Offence relating to public servant being bribed. |
| 7A. | Taking undue advantage to influence public servant by corrupt or illegal means or by exercise of personal influence. |
| 8. | Offence relating to bribing a public servant. |
| 9. | Offence relating to bribing a public servant by a commercial organisation. |
| 10. | Person in charge of commercial organisation to be guilty of offence. |
| 11. | Public servant obtaining undue advantage, without consideration from person concerned in proceeding or business transacted by such public servant. |
| 12. | Punishment for abetment of offences. |
| 13. | Criminal misconduct by a public servant. |
| 14. | Punishment for habitual offender. |
| Section | Description of offence |
| 9B | Punishment for certain offences. |
| 9C | Offences by companies. |
| Section | Description of offence |
| 25 read with section 3 | Contravention of export trade in antiquities and arttreasures. |
| 28 | Offences by companies. |
| Section | Description of offence |
| 12A read with section 24 | Prohibition of manipulative and deceptive devices, insidertrading and substantial. |
| 24 | Acquisition Of Securities Or Control. |
| Section | Description of offence |
| 135 | Evasion of duty or prohibitions. |
| Section | Description of offence |
| 16 | Punishment for enforcement of bonded labour. |
| 18 | Punishment for extracting bonded labour under the bondedlabour system. |
| 20 | Abetment to be an offence. |
| Section | Description of offence |
| 14 | Punishment for employment of any child to work incontravention of the provisions of section 3 |
| Section | Description of offence |
| 18 | Punishment for removal of human organ without authority. |
| 19 | Punishment for commercial dealings in human organs. |
| 20 | Punishment for contravention of any other provision of thisAct. |
| Section | Description of offence |
| 23 | Punishment for cruelty to juvenile or child. |
| 24 | Employment of juvenile or child for begging. |
| 25 | Penalty for giving intoxicating liquor or narcotic drug orpsychotropic substance to juvenile or child. |
| 26 | Exploitation of juvenile or child employee. |
| Section | Description of offence |
| 24 | Offences and penalties. |
| Section | Description of offence |
| 12 | Offences and penalties. |
| Section | Description of offence |
| 14 | Penalty for contravention of provisions of the Act, etc. |
| 14B | Penalty for using forged passport. |
| 14C | Penalty for abetment. |
| Section | Description of offence |
| 63 | Offences of infringement of copyright or other rightsconferred by this Act. |
| 63A | Enhanced penalty on second and subsequent convictions. |
| 63B | Knowing use of infringing copy of computer programme. |
| 68A | Penalty for contravention of section 52A. |
| Section | Description of offence |
| 103 | Penalty for applying false trade marks, trade descriptions,etc. |
| 104 | Penalty for selling goods or providing services to whichfalse trade mark or false trade description is applied. |
| 105 | Enhanced penalty on second or subsequent conviction. |
| 107 | Penalty for falsely representing a trade mark as registered. |
| 120 | Punishment of abetment in India of acts done out of India. |
| Section | Description of offence |
| 72 | Penalty for breach of confidentiality and privacy. |
| 75 | Act to apply for offence or contravention committed outsideIndia. |
| Section | Description of offence |
| 55 read with section 6 | Penalties for contravention of section 6, etc. |
| Section | Description of offence |
| 70 read with section 68 | Penalty for applying false denomination, etc. |
| 71 read with section 68 | Penalty for selling varieties to which false denomination isapplied. |
| 72 read with section 68 | Penalty for falsely representing a variety as registered. |
| 73 read with section 68 | Penalty for subsequent offence. |
| Section | Description of offence |
| 15 read with section 7 | Penalty for discharging environmental pollutants, etc., inexcess of prescribed standards. |
| 15 read with section 8 | Penalty for handling hazardous substances without complyingwith procedural safeguards. |
| Section | Description of offence |
| 41 (2) | Penalty for pollution of stream or well. |
| 43 | Penalty for contravention of provisions of section 24. |
| Section | Description of offence |
| 37 | Failure to comply with the provisions for operating industrialplant. |
| Section | Description of offence |
| 3 | Offences against ship, fixed platform, cargo of a ship,maritime navigational facilities, etc.] |
| Section | Description of offence |
| 447 | Punishment for fraud.". |
Part B
[Part B omitted by Act No. 2 of 2013]| [PARAGRAPH 1] [Substituted by Act 21 of 2009, Section 13 for paragraph 1 (w.e.f. 1.6.2009) Prior to its substitution, paragraph 1 read as under:-]OFFENCES UNDER THE INDIAN PENAL CODE{| | |
| Section | Descriptionof offence |
| 120B | Criminalconspiracy. |
| 255 | CounterfeitingGovernment stamp. |
| 257 | Making or sellinginstrument for counterfeiting Government stamp. |
| 258 | Sale ofcounterfeit Government stamp. |
| 259 | Having possessionof counterfeit Government stamp. |
| 260 | Using as genuine aGovernment stamp known to be counterfeit. |
| 302 | Murder. |
| 304 | Punishment for culpable homicide not amounting to murder. |
| 307 | Attempt to murder. |
| 308 | Attempt to commitculpable homicide. |
| 327 | Voluntarilycausing hurt to extort property, or to constrain to an illegalact. |
| 329 | Voluntarilycausing grievous hurt to extort property, or to constrain to anillegal act. |
| 364-A | Kidnapping forransom, etc. |
| 384to 389 | Offences relatingto extortion. |
| 392to 402 | Offences relatingto robbery and dacoity. |
| 411 | Dishonestlyreceiving stolen property. |
| 412 | Dishonestlyreceiving property stolen in the commission of a dacoity. |
| 413 | Habitually dealingin stolen property. |
| 414 | Assisting inconcealment of stolen property. |
| 417 | Punishment forcheating. |
| 418 | Cheating withknowledge that wrongful loss may ensue to person whose interestoffender is bound to protect. |
| 419 | Punishment forcheating by personation. |
| 420 | Cheating anddishonestly inducing delivery of properties. |
| 421 | Dishonest orfraudulent removal or concealment of property to preventdistribution among creditors. |
| 422 | Dishonestly orfraudulently preventing debt being available for creditors. |
| 423 | Dishonest orfraudulent execution of deed of transfer containing falsestatement of consideration. |
| 424 | Dishonest orfraudulent removal or concealment of property. |
| 467 | Forgery ofvaluable security, will, etc. |
| 471 | Using as genuine aforged document or electronic record. |
| 472and 473 | Making orpossessing counterfeit seal, etc., with intent to commit forgery. |
| 475and 476 | Counterfeitingdevice or mark. |
| 481 | Using a falseproperty mark. |
| 482 | Punishment forusing a false property mark. |
| 483 | counterfeiting aproperty mark used by another. |
| 484 | Counterfeiting amark used by a public servant. |
| 485 | Making orpossession of any instrument for counterfeiting a property mark. |
| 486 | Selling goodsmarked with a counterfeit property mark. |
| 487 | Making a falsemark upon any receptacle containing goods. |
| 488 | Punishment formaking use of any such false mark.] |
| Section | Descriptionof offence |
| 25 | Tomanufacture, sell, transfer, convert, repair or test or prove orexpose or offer for sale or transfer or have in his possessionfor sale, transfer, conversion, repair, test or proof, any armsor ammunition in contravention of section 5 of the Arms Act,1959. |
| Toacquire, have in possession or carry any prohibited arms orprohibited ammunition in contravention of section 7 of the ArmsAct, 1959. | |
| Contraventionof section 24A of the Arms Act, 1959 relating to prohibition asto possession of notified arms in disturbed areas, etc. | |
| Contraventionof section 24B of the Arms Act, 1959 relating to prohibition asto carrying of notified arms in or through public places indisturbed areas. | |
| Otheroffences specified in section 25. | |
| 26 | Todo any act in contravention of any provisions of section 3, 4, 10or 12 of the Arms Act, 1959 in such manner as specified insub-section (1) of section 26 of the said Act. |
| Todo any act in contravention of any provisions of section 5, 6, 7or 11 of the Arms Act, 1959 in such manner as specified insub-section (2) of section 26 of the said Act. | |
| OtherOffences specified in section 26. | |
| 27 | Useof arms or ammunitions in contravention of section 5 or use ofany arms or ammunition in contravention of section 7 of the ArmsAct, 1959. |
| 28 | Useand possession of fire arms or imitation fire arms in certaincases. |
| 29 | Knowinglypurchasing arms from unlicensed person or for delivering arms,etc., to person not entitled to possess the same. |
| 30 | Contraventionof any condition of a licence or any provisions of the Arms Act,1959 or any rule made thereunder. |
| Section | Descriptionof offence |
| [51 read with section9 [Inserted by Act 21 of 2009, Section 13 (w.e.f. 1.6.2009).] | Hunting of wildanimals.] |
| 51 read with section17A | Contravention ofprovisions of section 17-A relating to prohibition of picking,uprooting, etc., of specified plants. |
| 51 read with section39 | Contravention ofprovisions of section 39 relating to wild animals, etc., to beGovernment property. |
| 51 read with section44 | Contravention ofprovisions of section 44 relating to dealings in trophy andanimal articles without licence prohibited. |
| 51 read with section48 | Contravention ofprovisions of section 48 relating to purchase of animal, etc., bylicensee. |
| 51 read with section49-B | Contravention ofprovisions of section 49-B relating to prohibition of dealings introphies, animal articles etc., derived from scheduled animals. |
| Section | Descriptionof offence |
| 5 | Procuring, inducingor taking person for the sake of prostitution. |
| 6 | Detaining a person inpremises where prostitution is carried on. |
| 8 | Seducing orsoliciting for purpose of prostitution. |
| 9 | Seduction of a personin custody. |
| Section | Descriptionof offence |
| 7 | Public servanttaking gratification other than legal remuneration in respect ofan official act. |
| 8 | Takinggratification, in order, by corrupt or illegal means, toinfluence public servant. |
| 9 | Takinggratification, for exercise of personal influence with publicservant. |
| 10 | Abetment by publicservant of offences defined in section 8 or section 9 of thePrevention of Corruption Act, 1988. |
| [13 [Inserted by Act 21 of 2009, Section 13 (w.e.f. 1.6.2009).] | Criminalmisconduct by a public servant.] |
| Section | Descriptionof offence |
| 9-B | Punishment forcertain offences. |
| 9-C | Offences by Companies |
| Section | Descriptionof offence |
| 25 read with section3 | Contravention ofexport trade in antiquities and art treasures. |
| 28 | Offences bycompanies. |
| Section | Descriptionof offence |
| 12Aread with section 24 | Prohibition ofmanipulative and deceptive devices, insider trading andsubstantial acquisition of securities or control. |
| Section | Descriptionof offence |
| 135 | Evasionof duty or prohibitions. |
| Section | Descriptionof offence |
| 16 | Punishment forenforcement of bonded labour. |
| 18 | Punishment forextracting bonded labour under the bonded labour system. |
| 20 | Abetment to be anoffence. |
| Section | Descriptionof offence |
| 14 | Punishment foremployment of any child to work in contravention of theprovisions of section 3. |
| Section | Descriptionof offence |
| 18 | Punishment forremoval of human organ without authority. |
| 19 | Punishment forcommercial dealings in human organs. |
| 20 | Punishment forcontraventon of any other provision of this Act. |
| Section | Descriptionof offence |
| 23 | Punishment forcruelty to juvenile or child. |
| 24 | Employment ofjuvenile or child for begging. |
| 25 | Penalty for givingintoxicating liquor or narcotic drug or psychotropic substance tojuvenile or child. |
| 26 | Exploitation ofjuvenile or child employee. |
| Section | Descriptionof offence |
| 24 | Offencesand penalties. |
| Section | Descriptionof offence |
| 12 | Offencesand penalties. |
| Section | Descriptionof offence |
| 14 | Penaltyfor contravention of provisions of the Act, etc. |
| 14-B | Penaltyfor using forged passport. |
| 14-C | Penaltyfor abetment. |
| Section | Descriptionof offence |
| 63 | Offenceof infringement of copyright or other rights conferred by thisAct. |
| 63-A | Enhancedpenalty on second and subsequent convictions. |
| 63-B | Knowinguse of infringing copy of computer programme. |
| 68-A | Penaltyfor contravention of section 52-A. |
| Section | Descriptionof offence |
| 103 | Penaltyfor applying false trade marks, trade descriptions, etc. |
| 104 | Penaltyfor selling goods or providing services to which raise trademarkor false trade description is applied. |
| 105 | Enhancedpenalty on second or subsequent conviction. |
| 107 | Penaltyfor falsely representing a trade mark as registered. |
| 120 | Punishmentof abetment in India of acts done out of India. |
| Section | Descriptionof offence |
| 72 | Penaltyfor breach of confidentiality and privacy. |
| 75 | Actto apply for offence or contravention committed outside India. |
| Section | Descriptionof offence |
| 55read with 6 | Penaltiesfor contravention of section 6, etc. |
| Section | Descriptionof offence |
| 70read with 68 | Penalty forapplying false denomination, etc. |
| 71read with 68 | Penalty forselling varieties to which false denomination is applied. |
| 72read with 68 | Penalty forfalsely representing a variety as registered. |
| 73read with 68 | Penalty forsubsequent offence. |
| Section | Descriptionof offence |
| 15read with 7 | Penaltyfor discharging environmental pollutants. |
| 15read with 8 | Penaltyfor handling hazardous substance. |
| Section | Descriptionof offence |
| 41(2) | Penaltyfor pollution of stream or well. |
| 43 | Penaltyfor contravention of provisions of section 24. |
| Section | Descriptionof offence |
| 37 | Failureto comply with the provisions for operating industrial plant. |
| Section | Descriptionof offence |
| 3 | Offencesagainst ship, fixed platform, cargo of a ship, maritimenavigational facilities, etc. |