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] [Entire Act]

Union of India - Section

Section 5 in The Foreign Exchange Management (Encashment Of Draft, Cheque, Instrument And Payment Of Interest) Rules, 2000

5. Opening an account .-Where investigation referred to in section 37 of the Act is being taken up into any alleged contravention of any provision of the Act or any rule, regulation or direction or order, or violation of any condition subject to which Reserve Bank of India gives authorisation, the Indian currency relevant to such investigation is in the custody of an officer of Enforcement Directorate, then, such officer shall deposit the Indian currency in a nationalised bank to a separate account in the name of Directorate of Enforcement.