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 27 in Agricultural And Processed Food Products Export Cess Act, 1985

27.

/1379Object and Reasons This Bill is complementary to the Agricultural and Processed Food Products Export Development Authority Bill, 1985. The Agricultural and Processed Food Products Export Development Authority Bill, 1985 seeks to provide for the establishment of an authority to be called the Agricultural and Processed Food Products Export Development Authority and empower that Authority to promote export of agricultural and processed food products.In order to ensure that the said Authority has necessary resources to discharge it functions, this Bill seeks to provide for the levy by way of a cess of a duty of customs on all the scheduled products which are exported. The intention is to make over, after due appropriation by Parliament by law, the proceeds of the cess to the said Authority to enable it to discharge its functions effectively.[8th January, 1986.]An Act to provide for the levy and collection, by way of a cess, of a duty of customs on the export of certain agricultural and processed food products for the development and promotion of their export and for matters connected therewith.BE it enacted by Parliament in the Thirty-sixth Year of the Republic of India as follows:-