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 16] [Entire Act]

Union of India - Section

Section 41A in The Customs Act, 1962

41A. [ Passenger and crew departure manifest and passenger name record information. [Inserted by Finance Act, 2017 (Act No. 7 of 2017), dated 31.3.2017.]

(1)The person-in-charge of a conveyance that departs from India to a place outside India or any other person as may be specified by the Central Government by notification in the Official Gazette, shall deliver to the proper officer -
(i)the passenger and crew departure manifest; and
(ii)the passenger name record information of departing passengers, in such form, containing such particulars, in such manner and within such time, as may be prescribed.
(2)Where the passenger and crew departure manifest or the passenger name record information or any part thereof is not delivered to the proper officer within the prescribed time and if the proper officer is satisfied that there was no sufficient cause for such delay, the person-in-charge or the other person referred to in sub-section (1) shall be liable to such penalty, not exceeding fifty thousand rupees, as may be prescribed.]