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 109A in The Customs Act, 1962

109A. [ Power to undertake controlled delivery. [Inserted by Finance Act, 2018 (Act No. 13 of 2018), dated 29.3.2018.]

- Notwithstanding anything contained in this Act, the proper officer or any other officer authorised by him in this behalf, may undertake controlled delivery of any consignment of such goods and in such manner as may be prescribed, to -
(a)any destination in India; or
(b)a foreign country, in consultation with the competent authority of such country to which such consignment is destined.
Explanation. - For the purposes of this section "controlled delivery" means the procedure of allowing consignment of such goods to pass out of, or into, the territory of India with the knowledge and under the supervision of proper officer for identifying the persons involved in the commission of an offence or contravention under this Act.]