(2)[ Where any notification under sub-section (1) in respect of any goods has been issued, the whole of the duty paid on such goods, or, as the case may be, the duty paid in excess of that payable on such goods, which would not have been paid if the said notification had been in force, shall be dealt with in accordance with the provisions of sub-section (2) of section 27:Provided that the person claiming the refund of such duty or, as the case may be, excess duty, makes an application in this behalf to the [Assistant Commissioner of Customs or Deputy Commissioner of Customs, in the form referred to in sub-section (1) of section 27, before the expiry of six months from the date of issue of the said notification.] [Substituted by Act 40 of 1991, Section 11, for sub-Section (2) (w.e.f. 20.9.1991). Earlier, sub-Section (2) was inserted by Act 29 of 1988, Section 3 (w.e.f. 1.7.1988). ]