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 101A in Gold (Control) Act, 1968

101A. [ Appearance by authorised representative. [Inserted by Act 44 of 1980, Section 50 and Fifth Schedule (w.e.f. 11-10-1982).]

(1)Any person who is entitled or required to appear before a Gold Control Officer or the Appellate Tribunal in connection with any proceedings under this Act, otherwise than when required under this Act to appear personally for examination on oath or affirmation, may, subject to the other provisions of this section, appear by an authorised representative.
(2)For the purposes of this section, "authorised representative" means a person authorised by the person referred to in sub-section (1) to appear on his behalf, being-
(a)his relative or regular employee; or
(b)any legal practitioner who is entitled to practise in any civil court in India; or
(c)any person who has acquired such qualifications as the Central Government may prescribe for this purpose.
(3)Notwithstanding anything contained in this section, no person who was a member of the Indian Customs and Central Excise Service-Group A and has retired or resigned from such Service after having served for not less than three years in any capacity in that Service shall be entitled to appear as an authorised representative in any proceedings before a Gold Control Officer for a period of two years from the date of his retirement or resignation, as the case may be.
(4)No person,-
(a)who has been dismissed or removed from Government service; or
(b)who is convicted of an offence connected with any proceeding under this Act, the Customs Act, 1962 (52 of 1962), or the Central Excises and Salt Act, 1944 (1 of 1944), or
(c)who has become an insolvent, shall be qualified to represent any person under sub-section (1), for all times in the case of a person referred to in clause (a), and for such time as the Collector or Central Excise or of Customs or the competent authority under the Customs Act, 1962 (52 of 1962) or the Central Excises and Salt Act, 1944 (1 of 1944) as the case may be, may, by order, determine in the case of a person referred to in clause (b), and for the period during which the insolvency continues in the case of a person referred to in clause (c).
(5)If any person,-
(a)who is a legal practitioner, is found guilty of misconduct in his professional capacity by any authority entitled to institute proceedings against him, an order passed by that authority shall have effect in relation to his right to appear before a Gold Control Officer or the Appellate Tribunal as it has in relation to his right to practise as a legal practitioner;
(b)who is not a legal practitioner, is found guilty of misconduct in connection with any proceedings under this Act by the prescribed authority, the prescribed authority may direct that he shall thenceforth be disqualified to represent any person under sub-section (1).
(6)Any order or direction under clause (b) of sub-section (4) or clause (b) of sub-section (5) shall be subject to the following conditions, namely:-
(a)no such order or direction shall be made in respect of any person unless he has been given a reasonable opportunity of being heard;
(b)any person against whom any such order or direction is made may, within one month of the making of the order or direction, appeal to the Administrator to have the order or direction cancelled; and
(c)no such order or direction shall take effect until the expiration of one month from the making thereof, or, where an appeal has been preferred, until the disposal of the appeal.]