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 14 in The Marine Products Export Development Authority Act, 1972

14. Imposition of a cess on marine products exported .-(1) There shall be levied on all marine products which are exported, a cess for the purposes of this Act at such rate not exceeding three per cent. ad valorem as the Central Government may, by notification in the Official Gazette, fix.

(2)The cess levied under sub-section (1) shall be in addition to any cess or duty leviable on marine products under any other law for the time being in force.
(3)The provisions of the Customs Act, 1962, and the rules and regulations made thereunder, including those relating to refunds and exemptions from duty, shall, as far as may be, apply in relation to the levy and collection of the cess leviable under sub-section (1) as they apply in relation to the levy and collection of a duty of customs under that Act or those rules and regulations.