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 5 in The Courier Imports and Exports (Electronic Declaration and Processing) Regulations, 2010

5. Clearance of imported goods.

(1)The Authorised Courier or his agent shall file, in an electronic form, a manifest for imported goods prior to its arrival, with the proper officer the Express Cargo Manifest - Import (ECM-I) in Form A;
(2)
(a)The Courier packages containing the imported goods shall not be dealt with in any manner except as may be directed by the Commissioner of Customs;
(b)No person shall, except with the permission of proper officer, open any packages of imported goods.
(3)The Authorised Courier or his agent who has passed the examination referred to in regulation 8 or regulation 19 of the [Customs House Agents Licensing Regulations, 2013] [Substituted 'Customs House Agents Licensing Regulations, 2004' by Notification No. G.S.R. 296(E), dated 28.3.2018 (w.e.f. 5.5.2010).] shall make entry of goods imported by him, in an electronic declaration, by presenting to the proper officer the Courier Bill of Entry-XI (CBE-XI) for documents in Form B or the Courier Bill of Entry-XII (CBE-XII) for free gifts and samples in Form C or the Courier Bill of Entry-XIII (CBE-XIII) for low value dutiable consignments in Form D or the Courier Bill of Entry-XIV (CBE-XIV) for other dutiable consignments in Form E.
(4)The Authorised Courier shall present imported goods brought by him or by his agent, in such manner as to the satisfaction of the proper officer or as per instructions issued by the Board or Public Notice issued by Commissioner of Customs, from time to time, for inspection, screening, examination and assessment thereof.
(5)Any imported goods which are not taken clearance after the expiry of a period of thirty days of its arrival, shall be detained by proper officer and shall be sold or disposed of by the person having custody thereof, after issuing a notice to the Authorised Courier and to the declared importer, if any, and the charges payable for storage and holding of such goods shall be payable by the Authorised Courier.