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 59] [Entire Act]

Union of India - Section

Section 63 in The Foreign Exchange Regulation Act, 1973

63. Confiscation of currency, security, etc .-Any Court trying a contravention under section 56 and the adjudicating officer adjudging any contravention under section 51 may, if it or he thinks fit and in addition to any sentence or penalty which it or he may impose for such contravention, direct that any currency, security or any other money or property in respect of which the contravention has taken place shall be confiscated to the Central Government and further direct that the foreign exchange holdings, if any, of the person committing the contravention or any part thereof, shall be brought back into India or shall be retained outside India in accordance with the directions made in this behalf.

Explanation .-For the purposes of this section, property in respect of which contravention has taken place shall include-
(a)deposits in a bank, where the said property is converted into such deposits;
(b)Indian currency, where the said property is converted into that currency;
(c)any other property which has resulted out of the conversion of that property.