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] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(2) in The Customs, Central Excise Duties and Service Tax Drawback Rules, 1995

(2)Save as otherwise provided in this rule, no supplementary claim for drawback shall be entertained.