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] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(3) in The Customs Valuation (Determination of Price of Imported Goods) Rules, 1988.

(3)In applying this rule, if more than one transaction value of identical goods is found, the lowest value shall be used to determine the value of imported goods.