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 20] [Entire Act]

State of Gujarat - Section

Section 6B in The Essential commodities act 1955

6B. Issue of show cause notice before confiscation of food grains, etc."1[(1)] No order confiscating 2[any 3[essential commodity] package, covering, receptacle, animal, vehicle, vessel or other conveyance] shall be made under section 6A unless the owner of such 2[essential commodity] package, covering, receptacle, animal, vehicle, vessel or other conveyance) or the person from whom 4[it is seized]"

(a)is given a notice in writing informing him of the grounds on which it is proposed to confiscate the 3[essential commodity] package, covering, receptacle, animal, vehicle, vessel or other conveyance];
(b)is given an opportunity of making a presentation in wiring within such reasonable time as may be specified in the notice against the ground of confiscation; and
(c)is given a reasonable opportunity of being heard in the matter. 5 [(2) Without prejudice to the provisions of sub-section (1), no order confiscating any animal, vehicle, vessel or other conveyance shall be made under section 6A if the owner of the animal, vehicle vessel or other conveyance proves to the satisfaction of the Collector that it was used in carrying the essential commodity without the knowledge or connivance of the owner himself, his agent, if any, and the person in charge of the animal, vehicle, vessel or other conveyance and that each of them had taken all reasonable and necessary precautions against such use.]