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 27] [Entire Act]

State of West Bengal - Subsection

Section 27(1) in The West Bengal Special Economic Zone Act, 2003.

(1)The Developer of, or units located in, a Special Economic Zone shall, in the prescribed manner, be exempt from payment of any tax, duty, fee, cess or any other levy payable under the provisions of any State law for -
(i)any goods exported out of, or imported into, a Special Economic Zone; or
(ii)inter-unit transactions of goods within a Special Economic Zone; or
(iii)inter-Special Economic Zone transaction of goods; or
(iv)any goods sent from a Special Economic Zone for value addition to the domestic tariff area and returned to such Special Economic Zone thereafter; or
(v)services that provide for value addition to a product within a Special Economic Zone:
Provided that goods imported for sale into, or for consumption within, the domestic tariff area wilt be treated like any other import into such domestic tariff area, and will attract the normal duties, taxes, fees, cesses or any other levies.