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] [Section 17] [Entire Act]

State of Bihar - Subsection

Section 17(1) in The Bihar Kendu Leaves (Control of Trade) Act, 1973

(1)The State Government may, by Notification in the Official Gazette, empower a Forest Officer not below the rank of a Deputy Conservator of Forests.
(a)to accept from any person against whom a reasonable suspicion exist that he has contravened any provision of this Act or the Rules made thereunder, a sum of money by way of compensation, for the offence which such person is suspected to have committed; and
(b)when any property has been seized and is liable to forfeiture, to release the same on payment of the value thereof as estimated by such officer.