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 2] [Entire Act]

Union of India - Section

Section 14A in The Foreign Trade (Development and Regulation) Act, 1992

14A. Controls on export of specified goods, services and technology.—

(1)In regard to controls on export of specified goods, services and technology referred to in this Chapter, the Weapons of Mass Destruction and their Delivery Systems (Prohibition of Unlawful Activities) Act, 2005 (21 of 2005) shall apply to exports, transfers, re-transfers, brought in transit, trans-shipment of, and brokering in specified goods, technology or services.
(2)All terms, expressions or provisions of the Weapons of Mass Destruction and their Delivery Systems (Prohibition of Unlawful Activities) Act, 2005 (21 of 2005) shall apply to the specified goods, services or technology with such exceptions, modifications and adaptations as may be specified by the Central Government by notification in the Official Gazette.
(3)The Central Government may, by notification in the Official Gazette, direct that any of the provisions of this Chapter—
(a)shall not apply to any goods, services or technologies, or
(b)shall apply to any goods, services or technologies with such exceptions, modifications and adaptations as may be specified in the notification.