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 6 in The Customs Refund Application (Form) Regulations, 1995.

6. [Ground of claim] [specify with details whether the claim is on account of reassessment of rates of duty/valuation, shortage/Short-landing, pilferrage, appellate order, arithmetical/ clerical error, any other ground (specify)] :