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]

State of Gujarat - Section

Section 121 in Gujarat Prohibition Act, 1949

121. Power to open packages etc.

(1)Any Prohibition Officer duly empowered in this behalf by the [State] [This word was substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government or any Police Officer may open any package and examine any goods and may [stop and search] [These words were substituted for the words 'stop or search' by Bombay 22 of 1960, Section 80 (a).] for any intoxicant, hemp, mhowra flowers, or molasses any vessel, vehicle or other means of conveyance [and may seize any intoxicant, hemp, mhowra flowers, molasses or any other thing liable to confiscation or forfeiture under this Act or any other law for the time being in force relating to excise revenue fund while making such search.] [These words were added by Bombay 26 of 1952, Section 47.]
(2)The unloading and carrying of goods, the bringing of them to the place appointed under sub-section (3) for examination, the opening and repacking of them, where such operations [are necessary for searches made] [These words were substituted for words 'are necessary to be made' by Bombay 22 of 1960, Section 80 (b) (i).] under this section and the removing of goods to and placing of them in the place appointed under sub-section (3) [for examination or deposit] [These words were substituted for the words 'for deposit' by Bombay 22 of 1960., Section 80 (b)(ii).], shall be performed by or at the expense of the owner of such goods.
(3)The owner of goods or the persons in charge of the goods shall, if so required by any officer conducting the search, take the goods [to a place appointed] [These words were substituted for the words 'to a place appointed by the District Magistrate or the Commissioner of Police, Bombay' by Bombay 22 of I960., Section 80(c).] [in any area for which a Commissioner of Police has been appointed] [These words were substituted for the words 'in Greater Bombay by the Commissioner of Police, Bombay' by the Gujarat Adaptation of Laws (State and Concurrent Subjects) Orders, 1960.] and elsewhere, by the District Magistrate] for the purpose of examination or deposit.
(4)[ The expenses incurred by the State Government for any of the purposes mentioned in sub-section (2) may be recovered from the owner, or as the case may be, the person-in-charge, of the goods as arrears of land revenue.] [This sub-section was substituted for the original, by Bombay 22 of 1960, Section 80 (d).]