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 15 in The Customs and Central Excise Duties Drawback Rules, 2017

15. Payment of drawback and interest.

(1)The drawback under these rules and interest, if any, shall be paid by the proper officer of Customs to the exporter or to the agent specially authorised by the exporter to receive the said amount of drawback and interest.
(2)The officer of Customs may combine one or more claims for the purpose of payment of drawback and interest, if any, as well as adjustment of any amount of drawback and interest already paid and may issue a consolidated order for payment.
(3)The date of payment of drawback and interest, if any, shall be deemed to be, in the case of payment -
(a)by cheque, the date of issue of such cheque; or
(b)by credit in the exporter’s account maintained with the Custom House, the date of such credit.