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] [Section 12] [Entire Act]

State of Madhya Pradesh - Subsection

Section 12(2) in The M.P. Kashtha Chiran (Viniyaman) Adhiniyam, 1984

(2)No order of confiscating any property shall be made under sub-section (1) unless the person from whom the property is seized and in the case the owner of such property is known, such person is given-
(a)as notice in writing informing him of the grounds on which it is proposed to confiscate such property;
(b)an opportunity of making a representation in writing within such reasonable time as may be specified in the notice against the grounds for confiscation; and
(c)a reasonable opportunity of being heard in the matter.