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 9] [Entire Act]

Union of India - Section

Section 2 in The Fugitive Economic offenders Act, 2018

2. Definitions.

(1)In this Act, unless the context otherwise requires,-
(a)"Administrator" means an Administrator appointed under sub-section (1) of section 15;
(b)"benami property" and "benami transaction" shall have the same meanings as assigned to them under clauses (8) and (9) respectively of section 2 of the Prohibition of Benami Property Transactions Act, 1988 (45 of 1988);
(c)"contracting State" means any country or place outside India in respect of which arrangements have been made by the Central Government with the Government of such country through a treaty or otherwise;
(d)"Deputy Director" means the Deputy Director appointed under sub-section (1) of section 49 of the Prevention of Money-laundering Act, 2002 (15 of 2003);
(e)"Director" means the Director appointed under sub-section (1) of section 49 of the Prevention of Money-laundering Act, 2002 (15 of 2003);
(f)"fugitive economic offender" means any individual against whom a warrant for arrest in relation to a Scheduled Offence has been issued by any Court in India, who-
(i)has left India so as to avoid criminal prosecution; or
(ii)being abroad, refuses to return to India to face criminal prosecution;
(g)"key managerial personnel" shall have the same meaning as assigned to it in clause (51) of section 2 of the Companies Act, 2013 (18 of 2013);
(h)"notification" means a notification published in the Official Gazette and the expression "notify" shall be construed accordingly;
(i)"person" includes-
(i)an individual;
(ii)a Hindu Undivided Family;
(iii)a company;
(iv)a trust;
(v)a partnership;
(vi)a limited liability partnership;
(vii)an association of persons or a body of individuals, whether incorporated or not;
(viii)every artificial juridical person not falling within any of the preceding sub-clauses; and
(ix)any agency, office or branch owned or controlled by any of the above persons mentioned in the preceding sub-clauses;
(j)"prescribed" means prescribed by rules made under this Act;
(k)"proceeds of crime" means any property derived or obtained, directly or indirectly, by any person as a result of criminal activity relating to a Scheduled Offence, or the value of any such property, or where such property is taken or held outside the country, then the property equivalent in value held within the country or abroad;
(l)"Schedule" means the Schedule appended to this Act;
(m)"Scheduled Offence" means an offence specified in the Schedule, if the total value involved in such offence or offences is one hundred crore rupees or more;
(n)"Special Court" means a Court of Session designated as a Special Court under sub-section (1) of section 43 of the Prevention of Money-laundering Act, 2002 (15 of 2003).
(2)The words and expressions used and not defined in this Act but defined in the Prevention of Money-laundering Act, 2002 (15 of 2003) shall have the meanings respectively assigned to them in that Act.