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 41 in The Special Economic Zones Rules, 2006

41. Sub-contracting. - (1) A Unit may sub-contract a part of its production or any production process, to a Unit(s) in the Domestic Tariff Area or in a Special Economic Zone or Export Oriented Unit or a Unit in Electronic Hardware Technology Park Unit or Software Technology Park Unit or Bio-technology Park Unit with prior permission of the Specified Officer to be given on an annual basis and subject to following conditions, namely:-

(a)the finished goods requiring further processing or semi-finished goods [* * *], taken outside the Special Economic Zone for sub-contracting shall be brought back into Unit within one hundred and twenty days or within such period as may be extended by the Specified Officer for reasons to be recorded in writing for grant of such extension;[Provided that in case of a gems and jewellery unit, the finished goods requiring further processing or semi-finished goods, including precious metals, taken outside the Special Economic Zone for sub-contracting by the unit shall be brought back into the unit within twenty-eight days.] [Inserted by Notification No. G.S.R. 585(E), dated 12.6.2017 (w.e.f. 10.2.2006).][Provided further that in case of a gems and jewellery unit, studded gold jewellery, silver jewellery and imitation jewellery, the finished goods requiring further processing or semi-finished goods, taken outside the Special Economic Zone for sub-contracting by the unit shall be brought back into the unit within forty-five days.] [Inserted by Notification No. G.S.R. 1139(E), dated 9.11.2018 (w.e.f. 10.2.2006).](b)cut and polished diamonds and precious and semi-precious stones (except rough diamonds, precious or semi-precious stones having zero duty) shall not be allowed to be taken outside the Special Economic Zone for sub-contracting;(c)a gem and jewelery Unit may receive plain gold or silver or platinum jewelery from the Domestic Tariff Area or from an Export Oriented Unit or from a Unit in the same or another Special Economic Zone in exchange of equivalent content of gold or silver or platinum contained in the said jewelery after adjusting permissible wastage or manufacturing loss allowed under the provisions of the Foreign Trade Policy read with the Handbook of Procedures;(d)in sub-contracting or exchange, wastage shall be permitted as per the wastage norms admissible under the Foreign Trade Policy read with the Handbook of Procedures:Provided that the total wastage of the Unit, including the wastage of the sub-contractor or the supplier of jewelery on exchange basis, shall not in any case exceed the wastage permissible under the Foreign Trade Policy read with the Handbook of Procedures;(e)the Domestic Tariff Area Unit undertaking sub-contracting or supplying jewelery against exchange of gold or silver or platinum shall not be entitled to export entitlements;(f)[ in any financial year, the consolidated value of the sub-contracted part of production of a unit and of the sub-contracted production process of a unit shall not exceed the total value of goods cleared by the unit either for exports or for sale in Domestic Tariff Area in the immediately preceding financial year: [Substituted by Notification No. G.S.R. 585(E), dated 12.6.2017 (w.e.f. 10.2.2006).]Provided that a unit, sub-contracting part of the production or production process to other unit in the same Special Economic Zone shall not require the permission of the Specified Officer provided that both the supplying and receiving units shall maintain proper account of the goods involved in the sub-contracting:Provided further that in case of gems and jewellery unit, in any financial year, the consolidated value of the sub-contracted part of production of a unit and of any sub-contracted production process of a unit, shall not exceed one- half the value of goods cleared by the unit in the immediately preceding financial year.Explanation 1. - For removal of doubts it is clarified that the expression "sub-contracting" of a part of its production under this rule shall mean sub-contracting all the production processes for conversion of raw material into finished products.Explanation 2. - In case of first year of production, the value of the goods sub-contracted shall not exceed, -(a)in case of all other goods, the value of such goods;(b)in case of gems and jewellery, one-half of the value of such goods, produced by the unit in its own premises during that year.]Provided that a Unit, sub-contracting part of the production or production process to other Unit in the same Special Economic Zone shall not require the permission of the Specified Officer provided that both the supplying and receiving Units shall maintain proper account of the goods involved in the sub-contracting.Explanation. - For removal of doubts it is clarified that the expression "sub-contracting" of a part of its production under this rule shall mean sub-contracting all the production processes for conversion of raw material into finished products but only for a part of the quantity of the finished products exported during the year or in the first year of production, the value of the goods sub-contracted shall not exceed the value of goods produced by the Unit in its own premises during the first year of production.(g)a Unit engaged in trading or warehousing shall not be allowed the facility of sub-contracting of production or production process in the domestic tariff area;(h)a Unit may remove, with the permission of Specified Officer, moulds or jigs or tools or fixtures or tackles or instruments or hangers and patterns and drawings to the premises of sub-contractor(s), subject to the condition that these shall be brought back to the premises of the Unit immediately on expiry of such sub-contracting arrangement and submission of a quarterly verification report from the Central Excise Officer [or Central Tax Officer] [Inserted by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] having jurisdiction over the sub-contractor that such goods are lying in the sub-contractor's premises and are being used for production of goods on account of the Unit;(i)raw materials, components and consumables excluding fuel may be sent alongwith these goods, or separately.
(2)The Development Commissioner may also permit sub-contracting of part of the production process abroad and in such cases, the goods may be exported from the sub-contractor's premises abroad subject to following conditions, namely:-
(a)sub-contracting charges shall be declared in the export declaration forms and invoices and other related documents;
(b)the export proceeds shall be fully repatriated in favour of the Unit.
(c)[ in case of sub-contracting abroad, the goods shall either be returned to the Unit or may be sold to buyers in that country or any third country.] [Inserted by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).]
(3)[ A Developer or a co-Developer or on their behalf their contractor, as the case may be, may also temporarily remove the goods, procured or imported duty free by them for their authorized operations, to a place in the Domestic Tariff Area or a Unit in the same or another Special Economic Zone or Export Oriented Unit or in Electronic Hardware Technology Park Unit or Software Technology Park Unit or Bio-technology Park Unit, for subcontracting a process, with prior permission of and subject to such conditions as may be prescribed by the Approval Committee.] [Inserted by S.O. 393(E), dated 16.3.2007 (w.e.f. 16.3.2007).]