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 7 in Customs Tariff Determination of Origin of Goods under the Comprehensive Economic Cooperation Agreement between the Republic of India and Republic of Singapore Rules, 2005

7. Insufficient Operations.

- 1. The following operations or processes shall not be considered as sufficient transformation provided for in Rule 5:
(a)operations to ensure the preservation of products in good condition during transport and storage (such as drying, freezing, keeping in brine, ventilation, spreading out, chilling, placing in salt, sulphur dioxide or other aqueous solutions, removal of damaged parts, and like operations);
(b)simple operations consisting of removal of dust, sifting or screening, sorting, classifying, matching (including the making-up of sets of articles),washing, painting, cutting;
(c)changes of packing and breaking up and assembly of consignments;
(d)simple cutting, slicing and repacking or placing in bottles, flasks, bags, boxes, fixing on cards or boards, and all other simple packing operations;
(e)affixing of marks, labels or other like distinguishing signs on products or their packaging;
(f)simple mixing of products whether or not of different kinds, where one or more components of the mixture do not meet the conditions laid down in this Chapter to enable them to be considered as originating products;
(g)simple assembly of parts of products to constitute a complete product;
(h)disassembly;
(i)slaughter of animals;
(j)mere dilution with water or another substance that does not materially alter the characteristics of the goods; and
(k)a combination of two or more operations referred to in paragraphs (a) to (j).