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 43] [Entire Act]

Union of India - Section

Section 35 in The Unlawful Activities (Prevention) Act, 1967

35. Amendment of Schedule, etc.—

(1)The Central Government may, by [notification], in the Official Gazette,—
(a)add an organisation to the [First Schedule][or the name of an individual in the Fourth
(b)add also an organisation to the [First Schedule], which is identified as a terrorist organisation in a resolution adopted by the Security Council under Chapter VII of the Charter of the United Nations, [or the name of an individual in the Fourth Schedule],to combat international terrorism;
(c)remove an organisation from the [First Schedule][or the name of an individual from the Fourth Schedule];
(d)amend the [First Schedule] [or the Fourth Schedule] in some other way.
(2)The Central Government shall exercise its power under clause (a) of sub-section (1) in respect of [an organisation or an individual only if it believes that such organisation or individual is] involved in terrorism.
(3)For the purposes of sub-section (2), [an organisation or an individual shall be deemed to be involved in terrorism if such organisation or individual]—
(a)commits or participates in acts of terrorism, or
(b)prepares for terrorism, or
(c)promotes or encourages terrorism, or
(d)is otherwise involved in terrorism.
[(4) The Central Government may, by notification in the Official Gazette, add to or remove or amend the Second Schedule or Third Schedule and thereupon the Second Schedule or the Third Schedule, as the case may be, shall be deemed to have been amended accordingly.
(5)Every notification issued under sub-section (1) or sub-section (4) shall, as soon as may be after it is issued, be laid before Parliament.]