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 1] [Entire Act]

Union of India - Section

Section 2 in The Anti-Hijacking Act, 2016

2. Definitions

In this Act, unless the context otherwise requires,--
(a)"Agency" means the National Investigation Agency constituted under section 3 of the National Investigation Agency Act, 2008 (34 of 2008);
(b)"aircraft" means any aircraft, whether or not registered in India, other than a military aircraft or an aircraft used in customs or police service;
(c)"aircraft registered in India" means an aircraft which is for the time being registered in India;
(d)"Convention country" means a country in which the Hague Convention is for the time being in force;
(e)"Hague Convention" means the Convention for the Suppression of Unlawful Seizure of Aircraft signed at The Hague on the 16th day of December, 1970 and includes the Protocol Supplementary to the Convention signed at Beijing on the 10th day of September, 2010;
(f)"hostage" means a passenger or a crew member of an aircraft or any security personnel on board the aircraft or a ground support staff involved in the maintenance of the aircraft, who is unlawfully seized or detained without his consent, or with his consent obtained by fraud or duress, by an individual or by a group of persons, during the transit of an aircraft or when it is stationed at an airport, with an intention to secure any demand or fulfilment of any condition made by such individual or such group of persons;
(g)"military aircraft" means an aircraft of the naval, military, air force or any other armed forces of any country and includes every aircraft commanded for the time being by a person in any such force detailed for the purpose;
(h)"notification" means a notification published in the Official Gazette;
(i)"security personnel" means security personnel deployed by the Central Government or appointed by any agency authorised by that Government to ensure security of civil aviation against acts of unlawful interference.
Explanation.--for the purposes of this clause "acts of unlawful interference" means acts or attempted acts to jeopardize the safety of civil aviation and air transport, including--
(i)unlawful seizure of aircraft in flight;
(ii)unlawful seizure of aircraft on the ground;
(iii)hostage-taking on board aircraft or on aerodromes;
(iv)forcible intrusion on board aircraft, at an aerodrome or on the premises on an aeronautical facility;
(v)introduction on board an aircraft or at an aerodrome, of a weapon, explosive or other hazardous device, article or substances intended for criminal purposes;
(vi)communication of false information with a view to jeopardize the safety of an aircraft in flight or on the ground, of passengers, crew, ground personnel or the general public, at an aerodrome or on the premises of a civil aviation facility.