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 10 in The Prevention of Illicit Traffic in Narcotic Drugs and Psychotropic Substances Act, 1988

10. Cases in which and circumstances under which persons may be detained for periods longer than three months without obtaining the opinion of Advisory Board. —

(1)Notwithstanding anything contained in this Act, any person (including a foreigner) in respect of whom an order of detention is made under this Act at any time before the 31st day of July, 1999, may be detained without obtaining, in accordance with the provisions of sub-clause (a) of clause (4) of article 22 of the Constitution, the opinion of an Advisory Board for a period longer than three months but not exceeding six months from the date of his detention, where the order of detention has been made against such person with a view to preventing him from engaging in traffic in narcotic drugs and psychotropic substances, and the Central Government or any officer of the Central Government, not below the rank of an Additional Secretary to that Government, specially empowered for the purposes of this section by that Government, is satisfied that such person engages or is likely to engage in illicit traffic in narcotic drugs and psychotropic substances into, out of, through or within any area highly vulnerable to such illicit traffic and makes a declaration to that effect within five weeks of the detention of such person.Explanation 1.—In this sub-section, “area highly vulnerable to such illicit traffic” means—
(i)the Indian customs waters;
(ii)the customs airports;
(iii)the metropolitan cities of Bombay , Calcutta , Delhi , Madras and the city of Varanasi ;
(iv)the inland area one hundred kilometres in width from the coast of India falling within the territories of the States of Andhra Pradesh, Goa, Gujarat, Karnataka, Kerala, Maharashtra, Orissa, Tamil Nadu and West Bengal and the Union territories of Daman and Diu and Puducherry;
(v)the inland area one hundred kilometres in width from—
(a)the India-Pakistan border in the States of Gujarat, Punjab and Rajasthan;
(b)the India-Nepal border in the States of Bihar, Sikkim, Uttar Pradesh and West Bengal ;
(c)the India-Burma border in the States of Arunachal Pradesh, Manipur, Mizoram and Nagaland;
(d)the India-Bangladesh border in the States of Assam, Meghalaya, Tripura and West Bengal ;
(e)the India-Bhutan border in the States of Arunachal Pradesh, Assam , Sikkim and West Bengal ,
(vi)such other area or customs station, as the Central Government may, having regard to the vulnerability of such area or customs station, as the case may be, to illicit traffic, by notification in the Official Gazette, specify in this behalf.
Explanation 2.—For the purposes of Explanation 1, “customs station” has the same meaning as in clause (13) of section 2 of the Customs Act, 1962 (52 of 1962).
(2)In the case of any person detained under a detention order to which the provisions of sub-section (1) apply, section 9 shall have effect subject to the following modifications, namely:—
(i)in clause (b), for the words “shall, within five weeks”, the words “shall, within four months and two weeks” shall be substituted;
(ii)in clause (c),—
(a)for the words “the detention of the person concerned”, the words “the continued detention of the person concerned” shall be substituted;
(b)for the words “eleven weeks”, the words “five months and three weeks” shall be substituted;
(iii)in clause (f), for the words “for the detention”, at both the places where they occur, the words “for the continued detention” shall be substituted.