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 58B] [Entire Act]

Union of India - Subsection

Section 58B(2) in The Wild Life (Protection) Amendment Act, 2002

(2)the value of the assets contributed by such person (including the value of the assets, if any, contributed by him earlier) to the trust amounts on the date on which contribution is made, to not less than date; twenty per cent. of the value of the assets of the trust on that
(vi)where the competent authority, for reasons to be recorded in writing, considers that any properties of such person are held on his behalf by any other person, such other person;
(c)" competent authority" means an officer authorised under section 58D;
(d)" concealment" means the concealment or disguise of the nature, source, disposition, movement or ownership of property and includes the movement or conversion of such property by electronic transmission or by any other means;
(e)" freezing" means temporarily prohibiting the transfer, conversion, disposition or movement of property by an order issued under section 58F;
(f)" identifying" includes establishment of proof that the property was derived from, or used in, the illegal hunting and trade of wild life and its products;
(g)" illegally acquired property" in relation to any person to whom this Chapter applies, means,-(i) any property acquired by such person, wholly or partly out of or by means of any income, earnings or assets derived or obtained from or attributable to illegal hunting and trade of wild life and its products and derivatives;
(ii)any property acquired by such person, for a consideration or by any means, wholly or partly traceable to any property referred to in sub- clause (i) or the income or earning from such property, and includes-(A) any property held by such person which would have been, in relation to any previous holder thereof, illegally acquired property under this clause if such previous holder had not ceased to hold it, unless such person or any other person who held the p operty at any time after such previous holder or, where there are two or more such previous holders, the last of such previous holders is or was a transferee in good faith for adequate consideration;
(B)any property acquired by such person, for a consideration, or by any means, wholly or partly traceable to any property falling under item (A), or the income or earnings therefrom;
(h)" property" means property and assets of every description, whether corporeal or incorporeal, movable or immovable, tangible or intangible and deeds and instruments evidencing title to, or interest in, such property or assets, derived from the illegal hunting and trade of wild life and its products;
(i)" relative" means-(1) spouse of the person;