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 20] [Entire Act]

State of Uttar Pradesh - Section

Section 72 in The United Provinces Excise Act, 1910

72. What things are liable to confiscation.

(1)Whenever an offence punishable under this Act has been committed-
(a)every intoxicant in respect of which such offence has been committed;
(b)every still, utensil, implement or apparatus and all materials by means of which such offence has been committed;
(c)every intoxicant lawfully imported, transported, manufactured, held in possession or sold along with or in addition to any intoxicant liable to confiscation under clause (a);
(d)every receptacle, package and covering in which any intoxicant as aforesaid or any materials, still, utensil, implement or apparatus is or are found, together with the other contents (if any) of such receptacle or package; and
(e)every animal, cart, vessel or other conveyance used in carrying such receptacle or package;
shall be liable to confiscation.[[(2) Where anything or animal is seized under any provision of this Act, the officer seizing and detaining such property shall, within three working days from the date of such seizure and detention; produce a detailed report for confiscation along with such seized property, seizure memo and other relevant documents before the Collector. The Collector shall, upon receiving the said report along with seizure memo and seized property, immediately order for safe custody and storage of goods as he may deem fit. The Collector, if satisfied for reasons to be recorded that an offence has been committed due to which such thing or animal has become liable to confiscation under sub-section (1), he may order confiscation of such thing or animal whether or not a prosecution for such offence has been instituted:Provided that in the case of anything (except an intoxicant) or animal referred to in sub-section (1), the owner thereof shall be given an option to pay in lieu of its confiscation such fine as the Collector thinks adequate, not exceeding its market value on the date of its seizure.] [Substituted by U.P. Act 13 of 1979, Section 7 (w.e.f. 18-4-1979).]
(3)Where the Collector on receiving report of seizure or on inspection of the seized things, including any animal, cart, vessel or other conveyance, is of the opinion that any such things or animal is subject to speedy wear and tear or natural decay or it is otherwise expedient in the public interest so to do, he may order such things (except an intoxicant) or animal to be sold at the market price by auction or otherwise.
(4)Where any such things or animal is sold as aforesaid, and-
(a)no order of confiscation is ultimately passed or maintained by the Collector under sub-section (2) or on review under sub-section (6); or
(b)an order passed on appeal under sub-section (7) so requires; or
(c)in the case of a prosecution being instituted for the offence in respect of which the thing or the animal is seized, the order of the court so requires;
the sale proceeds after deducting the expenses of the sale shall be paid to the person found entitled thereto.
(5)
(a)No order of confiscation under this section shall be made unless the owner thereof or the person from whom it is seized is given-
(i)a notice in writing informing him of the grounds on which such confiscation is proposed;
(ii)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice; and
(iii)a reasonable opportunity of being heard in the matter.
(b)Without prejudice to the provisions of clause (a), no order confiscating any animal, cart, vessel, or other conveyance shall be made if the owner thereof proves to satisfaction of the Collector that it was used in carrying the contraband goods without the knowledge or connivance of the owner, his agent, if any, and the person in-charge of the animal, cart, vessel or other conveyance and that each of them had taken all reasonable and necessary precautions against such use.
(6)Where on an application in that behalf being made to Collector within one month from any order of confiscation made under sub-section (2), or as the case may be, after issuing notice on his own motion within one month from the order under the sub-section refusing confiscation to the owner of the thing or animal seized or to the person from whose possession it was seized to show cause why the order should not be reviewed, and after giving him a reasonable opportunity of being heard, the Collector is satisfied that the order suffers from the mistake apparent on the face of the record including any mistake of law, he may pass such order on review as he thinks fit.
(7)Any person aggrieved by an order of the confiscation under subsection (2) or sub-section (6) may, within one month from the date of the communication to him of such order, appeal to such judicial authority as the State Government may appoint in this behalf and the judicial authority shall, after giving opportunity to the appellant to be heard, pass such order as it may think fit, confirming, modifying or annulling the order appealed against.
(8)Where a prosecution is instituted for the offence in relation to which such confiscation was ordered the thing or animal shall subject to the provisions of sub-section (4) be disposed of in accordance the order of the Court.
(9)No order of confiscation made by the Collector under this section shall prevent the infliction of any punishment to which the person affected thereby may be liable under this Act.]