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 4 in Notified Goods(Prevention of Illegal Import) Rules, 1969

4. Particulars, etc., of transport voucher under Section 11-C.

(1)The transport voucher required to be prepared under sub-section (6) of Section 11-C shall contain the following particulars, namely :
(a)name of the owner of the notified goods;
(b)name of the notified goods;
(c)particulars of the notified goods as specified in rule 9;
(d)location of the premises from where the notified goods are being taken out;
(e)location of the premises to which the notified goods are being taken;
(f)means of transport;
(g)where a motor vehicle is used for transport of the notified goods the registration number of the motor vehicle (when a bus is used as a means of transport, it is not necessary to include the registration number of the bus);
(h)route to be followed for transport of the notified goods;
(i)time and date when transport of the notified goods begins; and
(j)time and date when the notified goods are likely to reach the destination.
(2)
(a)The transport voucher referred to in sub-rule (1) shall be prepared in duplicate and both the copies shall be signed by the person required to prepare the same.
(b)The original copy of the transport voucher shall accompany the notified goods during the transport of such goods and the duplicate copy thereof shall be retained by the person who has prepared the same.
(c)All transport vouchers shall have consecutive serial numbers stamped on them.
(d)No transport voucher shall be issued except in the order of the serial number and in respect of the notified goods.
(e)All transport vouchers shall be kept in the order of their serial number in the form of a book.