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 6 in The Foreign Exchange Management (Acquisition And Transfer Of Immovable Property In India)Regulations, 2000

6. Repatriation of sale proceeds .--(a) A person referred to in sub-section (5) of section 6 of the Act, or his successor shall not, except with the prior permission of the Reserve Bank, repatriate outside India the sale proceeds of any immovable property referred to in that sub-section;

(b)In the event of sale of immovable property other than agricultural land/farm house/plantation property in India by a person resident outside India who is a citizen of India or a person of Indian origin, the authorised dealer may allow repatriation of the sale proceeds outside India, provided the following conditions are satisfied, namely:--
(i)the immovable property was acquired by the seller in accordance with the provisions of the foreign exchange law in force at the time of acquisition by him or the provisions of these regulations;
[* * *]
(ii)[] [ Condition Nos. (iii) and (iv) renumbered as Condition Nos. (ii) and (iii) respectively by G.S.R. 578(E), dated 29.6.2002 (w.e.f. 19.8.2002).] the amount to be repatriated does not exceed (a) the amount paid for acquisition of the immovable property in foreign exchange received through normal banking channels or out of funds held in Foreign Currency Non-Resident Account or (b) the foreign currency equivalent, as on the date of payment, of the amount paid where such payment was made from the funds held in Non-Resident External account for acquisition of the property;
(iii)[] [ Condition Nos. (iii) and (iv) renumbered as Condition Nos. (ii) and (iii) respectively by G.S.R. 578(E), dated 29.6.2002 (w.e.f. 19.8.2002).] in the case of residential property, the repatriation of sale proceeds is restricted to not more than two such properties.
(c)[ In the event of failure in repayment of external commercial borrowing availed by a person resident in India under the provisions of the Foreign Exchange Management (Borrowing or Lending in Foreign Exchange) Regulations, 2000 (Notification No. FEMA 3/2000-RB, dated 3-5-2000) a bank which is an authorised dealer may permit the overseas lender or the security trustee (in whose favour the charge on immovable property has been created to secure the ECB) to sell the immovable property on which the said loan has been secured on to a (by the) person resident in India and to repatriate the sale proceeds towards outstanding dues in respect of the said loan and not any other loan.] [Inserted by Notification No. G.S.R. 299 (E) dated 3.2.2009 (w.e.f. 11.7.2008)]
[7. Prohibition on acquisition or transfer of immovable property in India by citizens of certain countries .-No person being a citizen of Pakistan, Bangladesh, Sri Lanka, Afghanistan, China, Iran, Nepal, Bhutan, Macau or Hong Kong without prior permission of the Reserve Bank shall acquire or transfer immovable property in India, other than lease, not exceeding five years.]