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] [Section 129DA(3)] [Section 129DA] [Entire Act]

Union of India - Subsection

Section 129DA(3)(b) in The Customs Act, 1962

(b)Where the Board or, as the case may be, the [Commissioner of Customs] [is of the opinion that any duty has not been levied or has been short-levied or short-paid or erroneously refunded, no order requiring the affected person to pay any duty not levied or paid, short-levied or short-paid or erroneously refunded shall be passed under this section unless such person is given notice within the time limit specified in section 28 to show cause against the proposed order. [Inserted by Act 29 of 1988, Section 5 (w.e.f. 1.7.1988). ]