Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 4 docs
Thin Yen vs Secy. Of State And Anr. on 22 August, 1938
Khan Bahadur H.M. And D.H. ... vs Secretary Of State on 15 September, 1936
Bruusgaard Kiosteruds Dampskibs ... vs The Secretary Of State For India In ... on 30 November, 1939
Icchalal Sukhadeo vs State on 13 February, 1963

Loading...
User Queries
[Section 106] [Complete Act]
Central Government Act
Section 106(2) in The Customs Act, 1962
(2) Where for the purposes of sub- section (1)-
(a) it becomes necessary to stop any vessel or compel any aircraft to land, it shall be lawful for any vessel or aircraft in the service of the Government while flying her proper flag and any authority authorised in this behalf by the Central Government to summon such vessel to stop or the aircraft to land, by means of an international signal code or other recognized means, and thereupon such vessel shall forthwith stop or such aircraft shall forthwith land and if it falls to do so, chase may be given thereto by any vessel or aircraft as aforesaid and if after a gun is fired as a signal the vessel fails to stop or the aircraft fails to land, it may be fired upon;
(b) it becomes necessary to stop any vehicle or animal, the proper officer may use all lawful means for stopping it, and where such means fail, the vehicle or animal may be fired upon.
Power to inspect. 1[ 106A. Power to inspect. Any proper officer authorised in thisbehalf by the 2[ Commissiner of Customs] may, for the purpose ofascertaining whether or not the requiremen