Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 73(2)] [Section 73] [Entire Act] Union of India - Subsection Section 73(2)(f) in The Prevention of Money-Laundering Act, 2002 (f)the manner in which and the conditions subject to which the properties confiscated may be received and managed under sub-section (2) of section 10;