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 1] [Entire Act]

Union of India - Section

Section 2 in The Export (Quality Control And Inspection) Act, 1963

2. Definitions.

In this Act, unless the context otherwise requires,--
(a)[ "adjudicating authority" means the authority specified in, or under, section 10K ; [Re-lettered & Inserted by Act 40 of 1984, Section 2 (w.e.f. 2-7-1984)]
(ab)"Appellate authority" means the Appellate authority referred to in section 10M;]
(ac)[ "Council" means the Export Inspection Council established under section 3;] [Re-lettered & Inserted by Act 40 of 1984, Section 2 (w.e.f. 2-7-1984). 66 ]
(b)"export", with its grammatical variations and cognate expressions, means taking out of India to a place outside India;
(c)"inspection", in relation to a commodity, means the process of determining whether a batch of goods in that commodity complies with the standard specifications applicable to it or any other specifications stipulated in the export contract generally by inspecting either the whole batch or a selected sample or samples which purport to represent the whole batch;
(d)"notified commodity" means any commodity notified under clause (a) of section 6;
(e)"prescribed" means prescribed by rules made under this Act;
(f)"quality control" means any activity having for its object the determination of the quality of a commodity (whether during the process of manufacture or production or subsequently) in order to ascertain whether it satisfies the standard specifications applicable to it or any other specifications stipulated in the export contract and whether it may be accepted for purposes of export