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 16 in The Foreign Contribution (Regulation) Rules, 2011

16. [ Reporting by banks of receipt of foreign contribution. [Substituted by Notification No. G.S.R. 966(E), dated 14.12.2015 (w.e.f. 29.4.2011).]

- The bank shall report to the Central Government within forty-eight hours any transaction in respect of receipt or utilisation of any foreign contribution by any person whether or not such person is registered or granted prior permission under the Act.]
16. Reporting by banks of receipt of foreign contribution.- (1) Every bank shall send a report to the Central Government within thirty days of any transaction in respect of receipt of foreign contribution by any person who is required to obtain a certificate of registration or prior permission under the Act, but who was not granted such certificate or prior permission as on the date of receipt of such remittance.(2) The report referred to in sub-rule (1) shall contain the following details: -(a) Name and address of the donor.(b) Name and address of the recipient.(c) Account number.(d) Name of the Bank and Branch.(e) Amount of foreign contribution (in foreign currency as well as Indian Rupees).(f) Date of receipt.(g) Manner of receipt of foreign contribution (cash/ cheque/ electronic transfer etc.):(3) The bank shall send a report to the Central Government within thirty days from the date of such last transaction in respect of receipt of any foreign contribution in excess of one crore rupees or equivalent thereto in a single transaction or in transactions within a duration of thirty days, by any person, whether registered or not under the Act and such report shall include the following details:-(a) Name and address of the donor.(b) Name and address of the recipient.(c) Account number.(d) Name of the Bank and Branch.(e) Amount of foreign contribution (in foreign currency as well as Indian Rupees).(f) Date of receipt.(g) Manner of receipt of foreign contribution (cash/ cheque/ electronic transfer etc.)