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 3 in The Customs, Central Excise Duties and Service Tax Drawback Rules, 1995

3. Drawback.

(1)Subject to the provisions of -
(a)the Customs Act, 1962 (52 of 1962) and the rules made thereunder,
(b)the Central Excises and Salt Act, 1944 (1 of 1944) and the rules made thereunder,
(bb)the Finance Act, 1994( 32 of 1994), and the rules made thereunder; and
(bc)[ the Central Goods and Services Tax Act, 2017 (12 of 2017) and the rules made thereunder, [Inserted by Notification No. G.S.R. 723(E), dated 29.6.2017 (w.e.f. 26.5.1995).]
(bd)the Integrated Goods and Services Tax Act, 2017 (13 of 2017) and the rules made thereunder; and]
(c)these rules,a drawback may be allowed on the export of goods at such amount, or at such rates, as may be determined by the Central Government:
Provided that where any goods are produced or manufactured from imported materials or excisable materials or by using any taxable services as input services, on some of which only the duty or tax chargeable thereon has been paid and not on the rest, or only a part of the duty or tax chargeable has been paid; or the duty or tax paid has been rebated or refunded in whole or in part or given as credit, under any of the provisions of the Customs Act, 1962 (52 of 1962) and the rules made thereunder, or of the Central Excise Act, 1944 ( 1 of 1944) and the rules made thereunder, or of the Finance Act, 1994 ( 32 of 1994) and the rules made thereunder, the drawback admissible on the said goods shall be reduced taking into account the lesser duty or tax paid or the rebate, refund or credit obtained:Provided further that no drawback shall be allowed -
(i)if the said goods, except tea chests used as packing material for export of blended tea, have been taken into use after manufacture;
(ii)if the said goods are produced or manufactured, using imported materials or excisable materials or taxable services in respect of which duties or taxes have not been paid; or;
(iii)on jute batching oil used in the manufacture of export goods, namely, jute (including Bimlipatam jute or mesta fibre), yarn, twist, twine, thread, cords and ropes;
(iv)if the said goods, being packing materials have been used in or in relation to the export of -
(1)jute yarn (including Bimlipatam jute or mesta fibre), twist, twine, thread and ropes in which jute yarn predominates in weight;
(2)jute fabrics (including Bimlipatam jute or mesta fibre), in which jute predominates in weight;
(3)jute manufactures not elsewhere specified (including Bimlipatam jute or mesta fibre) in which jute predominates in weight.
(v)[ * * *] [Omitted 'on any of the goods falling within Chapter 72 or heading 1006 or 2523 of the First Schedule to the Customs Tariff Act, 1975 (51 of 1975).' by Notification No. 860(E), dated 23.11.2015 (w.e.f. 26.5.1955).]
(2)In determining the amount or rate of drawback under this rule, the Central Government shall have regard to, -
(a)the average quantity or value of each class or description of the materials from which a particular class of goods is ordinarily produced or manufactured in India;
(b)the average quantity or value of the imported materials or excisable materials used for production or manufacture in India of a particular class of goods;
(c)the average amount of duties paid on imported materials or excisable materials used in the manufacture of semis, components and intermediate products which are used in the manufacture of goods;
(d)the average amount of duties paid on materials wasted in the process of manufacture and catalytic agents:
Provided that if any such waste or catalytic agent is re-used in any process of manufacture or is sold, the average amount of duties on the waste or catalytic agent re-used or sold shall also be deducted;
(e)the average amount of duties paid on imported materials or excisable materials used for containing or, packing the export goods;
(ea)the average amount of tax paid on taxable services which are used as input services for the manufacturing or processing or for containing or packing the export goods.
(f)any other information which the Central Government may consider relevant or useful for the purpose.