Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 60 docs - [View All]
Kamlesh Ishwarbhai Patel vs Union Of India (Uoi) And Ors. on 7 September, 2007
News Television India Ltd.,Sta vs Special Director Of Enforcement on 6 May, 2009
Azeez vs State Of Kerala on 1 February, 2006
Assistant Director, Enforcement ... vs A. Lateef And Anr. on 11 January, 1996
Director Of Enforcement vs Veerankutty on 14 October, 2003

User Queries
[Complete Act]
Central Government Act
Section 52 in The Foreign Exchange Regulation Act, 1973
52. Appeal to Appellate Board.
(1) The Central Government may, by notification in the Official Gazette, constitute an Appellate Board to be called the Foreign Exchange Regulation Appellate Board consisting of a Chairman[ being a person who has for at least ten years held a civil judicial post or who has been a member of the Central Legal Service (not below Grade I) for at least three years or who has been in practice as an advocate for at least ten years] and such number of other members, not exceeding four, to be appointed by the Central Government for hearing appeals against the orders of the adjudicating officer made under section 51.
(2) Any person aggrieved by such order may, 2[ on payment of such fee as may be prescribed and after depositing the sum imposed by way of penalty under section 50 and within forty- five days from the date on which the order is served on the person committing the contravention, prefer an appeal to the Appellate Board: Provided that the Appellate Board may entertain any appeal after the expiry of the said period of forty- five days, but not after ninety days, from the date aforesaid if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal in time: Provided further that where the Appellate Board is of opinion that the deposit to be made will cause undue hardship to the appellant, it may,
1. Subs. by Act 29 of 1993, s. 25, for" section 18" (w. e. f. 8- 1- 1993 ).
2. Ins. by s. 26, ibid. (w. e. f. 8- 1- 1993 ).
in its own discretion, dispense with such a deposit either unconditionally or subject to such conditions as it may deem fit.
(3) On receipt of an appeal under sub- section (2), the Appellate Board may, after making such further inquiry as it deems fit, confirm, modify or set aside the order appealed against and the decision of the Appellate Board shall, subject to the provisions of section 54, be final and if the sum deposited by way of penalty under sub- section (2) exceeds the amount directed to be paid by the Appellate Board, the excess amount shall be refunded.
(4) The Appellate Board may, for the purpose of examining the legality, propriety or correctness of any order made by the adjudicating officer under section 50 read with section 51 in relation to any proceeding, on its own motion or otherwise, call for the records of such proceeding and make such order in the case as it thinks fit.
(5) No order of the adjudicating officer made under section 50 read with section 51 shall be varied by the Appellate Board so as to prejudicially affect any person without giving such person a reasonable opportunity for making a representation in the matter; and subject thereto, the Appellate Board shall follow such procedure, in respect of the proceedings before it, as may be prescribed.
(6) The powers and functions of the Appellate Board may be exer- cised and discharged by Benches consisting of two members and consti- tuted by the Chairman of the Appellate Broad: Provided that if the members of the Bench differ on any point or points, they shall state the point or points on which they differ and refer the same to a third member (to be specified by the Chairman) for hearing on such point or points and such point or points shall be decided according to the opinion of that member: Provided further that it shall be competent for the Chairman or any other member of the Appelate Board authorised by the Chairman in this behalf to exercise the powers and discharge the functions of the Appellate Board in respect of any appeal against an order imposing a penalty of an amount not exceeding 1[ two lakhs and fifty thousand rupees].