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 Postal Export (Electronic Declaration and Processing) Regulations, 2022

5. Electronic declaration for postal export.-

(1)For export of goods by post, in furtherance of the business, the exporter or his authorised agent shall make an entry thereof through an electronic declaration in the following forms, namely-
(1)Postal Bill of Export-II (PBE-IID for postal exports effected through e-commerce; or Gi) Postal Bill of Export-IV (PBE-IV) for all other postal exports.
(2)The person making an entry in terms of sub-regulation (1) shall, while making the said entry, make and subscribe to a declaration as to the truth of its contents and shall ensure the following, namely:-
(1)the accuracy and completeness of the information given therein; (1) the authenticity and validity of any document supporting it; and
(11)compliance with the restriction or prohibition, if any, relating to the goods under the Act or under any other law for the time being in force.