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 49 in The Special Economic Zones Rules, 2006

49. Domestic Tariff Area removals-abatement of duties in certain cases. - (1) A Unit may remove capital goods to Domestic Tariff Area after use in Special Economic Zone on payment of duty [or Integrated Goods and Services Tax] as under:-

(a)duty shall be levied on such goods on the depreciated value thereof and at the rate in force on the date of removal of the goods;(b)depreciation in value shall be allowed for the period from the date of commencement of production or where such capital goods have been received in the Unit after such commencement of production from the date such goods have been put to use for production till the date of presentation of Bill of Entry for home consumption;(c)depreciation shall be allowed in straight line method as specified below, namely:-(i)for computer and computer peripherals for every quarter in the first year at the rate of ten per cent. for every quarter in the second year at the rate of eight per cent. for every quarter in the third year at the rate of five per cent. for every quarter in the fourth and fifth year at the rate of one per cent.;(ii)for capital goods other than computer and computer peripherals for every quarter in the first year at the rate of four per cent. for every quarter in the second year at the rate of three per cent. for every quarter in the third year at the rate of three per cent. for every quarter in the fourth and fifth year at the rate of two and half per cent. and thereafter for every quarter at the rate of two per cent.Explanation. - For the purpose of computing depreciation for any part of a quarter, the rate applicable to such quarter in full shall be considered.
(2)Goods supplied by a Unit to Domestic Tariff Area on payment of duty may be brought back to the Unit for the purpose of repair within a period of six months from the date of clearance, or within such period as may be extended by the Specified Officer or within the warranty period whichever is later, on payment of duty on the value of repairs subject to the condition that the identity of goods is established to the satisfaction of the Specified Officer.
(3)Goods on which any export entitlements were availed at the time of procurement of goods may be supplied back to the Domestic Tariff Area on payment of duty equivalent to the export entitlements availed subject to the condition that the identity of goods being supplied back to the Domestic Tariff Area is established to the satisfaction of the Specified Officer:Provided that where no export entitlements are availed, such goods may be supplied back to the Domestic Tariff Area without payment of duty.
(4)A Unit may remove following goods from the Special Economic Zone to Domestic Tariff Area without payment of duty:-
(a)goods imported and admitted into the Special Economic Zone after payment of applicable duty and such goods are cleared into Domestic Tariff Area, without any processing, subject to the condition that the identity of goods is established to the satisfaction of the Specified Officer;
(b)used packing materials except metal containers;
(c)computer and computer peripherals, including printer, plotter, scanner, monitor, key board and storage units (whether imported or procured from Domestic Tariff Area) donated with the approval of the Specified Officer to the recognized non-commercial educational institutions or registered charitable hospitals or public libraries or public funded research and development establishments or organizations of Government of India or Government of a State or Union territory, after two years of admission of goods and use by a Unit.