Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1162 docs - [View All]
R.K. Industries vs Collector Of Customs And C. Ex. on 26 October, 1988
Kabul Textiles vs Commissioner Of Central Excise on 1 January, 2004
Shri Syed Ibrahim And Ors. vs Cc on 4 January, 2005
Union Of India & Anr vs M/S Mustafa & Najibai Trading Co., ... on 16 July, 1998
Shri Bharat Kumar Jain Alias Shri ... vs Cc on 25 April, 2007

Loading...
User Queries
[Complete Act]
Central Government Act
Section 111 in The Customs Act, 1962
111. Confiscation of improperly imported goods, etc. The following goods brought from a place outside India shall be liable to confiscation;-
(a) any goods imported by sea or air which are unloaded or attempted be unloaded at any place other than a customs port or customs airport appointed under clause (a) of section 7 for the unloading of such goods;
(b) any goods imported by land or inland water through any route other, than a route specified in a notification issued under clause (c) of section 7for the import of such goods;
(c) any dutiable or prohibited goods brought into any bay, gulf, creek or tidal river for the purpose of being landed at a place other than a customs port;
(d) any goods which are imported or attempted to be imported or are brought within the Indian customs waters for the purpose of being imported, contrary to any prohibition imposed by or under this Act or any other law for the time being in force;
(e) any dutiable or prohibited goods found concealed in any manner in any conveyance;
(f) any dutiable or prohibited goods required to be mentioned, under the regulations in an import manifest or import report which are not so mentioned;
(g) any dutiable or prohibited goods which are unloaded from a conveyance in contravention of the provisions of section
32, other than goods inadvertently unloaded but included in the record kept under' sub- section (2) of section 45;
(h) any dutiable or prohibited goods unloaded or attempted to be unloaded in contravention of the provisions of section 33 or section 34;
(i) any dutiable or prohibited goods found concealed in any manner in any package either before or after the unloading thereof;
(j) any dutiable or prohibited goods removed or attempted to be removed from a customs area or a warehouse without the permission of the proper officer or contrary to the terms of such permission;
(k) any dutiable or prohibited goods imported by land inrespect of which the order permitting clearance of the goods required to be produced under section 109 is not produced or which do not correspond in any material particular with the specification contained therein;
(l) any dutiable or prohibited goods which are not included or are in excess of those included in the entry made under this Act, or in the case of baggage in the declaration made under section 77;
(m) 2[ any goods which do not correspond in respect of value or in any other particular] with the entry made under this Act or in the case of baggage with the declaration made under section 77 in respect thereof;
(n) any dutiable or prohibited goods transitted with or without transhipment or attempted to be so transitted in contravention of the provisions of Chapter VIII;
(o) any goods exempted, subject to any condition, from duty or any prohibition in respect of the import thereof under this Act or any other law for the time being in force, in respect of which the condition is not observed unless the non- observance of the condition was sanctioned by the proper officer.
(p) 1[ any notified goods in relation to which any provisions of Chapter IVA or of any rule made under this Act for carrying out the purposes of that Chapter have been contravened.]
1. Ins., by Act 12 of 1969, s. 4 (w. e. f. 3- 1- 1969 ).
2. Subs. by Act 36 of 1973, s. 2