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 8A in The Customs, Central Excise Duties and Service Tax Drawback Rules, 1995

8A. [ Upper Limit of Drawback money or rate. [Inserted vide Notification No.20/2003 - customs (N.T.) dated 03/03/2003]

- The drawback amount or rate determined under rule 3 shall not exceed one third of the market price of the export product.]