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 59 in The Prevention of Money-Laundering Act, 2002

59. Reciprocal arrangements for processes and assistance for transfer of accused persons.

(1)Where a Special Court, in relation to an offence punishable under section 4, desires that
(a)a summons to an accused person, or
(b)a warrant for the arrest of an accused person, or
(c)a summons to any person requiring him to attend and produce a document or other thing, or to produce a document or other thing, or to produce it, or
(d)a search-warrant, issued by it shall be served or executed at any place in any contracting State, it shall send such summons or warrant in duplicate in such form, to such Court, Judge or Magistrate through such authorities, as the Central Government may, by notification, specify in this behalf and that Court, Judge or Magistrate, as the case may be, shall cause the same to be executed.
(2)Where a Special Court, in relation to an offence punishable under section 4 has received for service or execution
(a)a summons to an accused person, or
(b)a warrant for the arrest of an accused person, or
(c)a summons to any person requiring him to attend and produce a document or other thing, or to produce it, or
(d)a search-warrant, issued by a Court, Judge or Magistrate in a contracting State, it shall cause the same to be served or executed as if it were a summons or warrant received by it from another Court in the said territories for service or execution within its local jurisdiction; and where
(i)a warrant of arrest has been executed, the person arrested shall, be dealt with in accordance with the procedure specified under section 19;
(ii)a search warrant has been executed, the things found in this search shall, so far as possible, be dealt with in accordance with the procedure specified under sections 17 and 18:
Provided that in a case where a summon or search warrant received from a contracting State has been executed, the documents or other things produced or things found in the search shall be forwarded to the Court issuing the summons or search-warrant through such authority as the Central Government may, by notification, specify in this behalf.
(3)Where a person transferred to a contracting State pursuant to sub-section (2) is a prisoner in India, the Special Court or the Central Government may impose such conditions as that Court or Government deems fit.
(4)Where the person transferred to India pursuant to sub-section (1) is a prisoner in a contracting State, the Special Court in India shall ensure that the conditions subject to which the prisoner is transferred to India are complied with and such prisoner shall be kept in such custody subject to such conditions as the Central Government may direct in writing.