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 9 in The Customs Tariff (Determination of Origin of Goods under the Free Trade Agreement between the Democratic Socialistic Republic of Sri Lanka and the Republic of India) Rules, 2000

9. Direct consignment.

- The following shall be considered to be directly consigned from the exporting country to the importing country, namely:-
(a)if the products are transported without passing through the territory of any country other than the countries of the Contracting Parties.
(b)the products whose transport involves transit through one or more intermediate countries with or without transhipment or temporary storage in such countries:
Provided that -
(i)the transit entry is justified for geographical reason or by considerations related exclusively to transport requirements;
(ii)the products have not entered into trade or consumption there; and
(iii)the products have not undergone any operation there other than unloading and reloading or any operation required to keep them in good condition.