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 82] [Entire Act]

Union of India - Subsection

Section 82(2) in Finance Act, 2013

(2)The Board may make regulations for the purpose of carrying out the provisions of this section and, in particular, such regulations may provide for-
(a)the authority by which a licence may be granted under this section and the period of validity of such licence;
(b)the form of the licence and the fees payable therefor;
(c)the qualifications of persons who may apply for a licence and the qualifications of persons to be employed by a licensee to assist him in his work as a customs broker;
(d)the manner of conducting the examination;
(e)the restrictions and conditions (including the furnishing of security by the licensee) subject to which a licence may be granted;
(f)the circumstances in which a licence may be suspended or revoked; and
(g)the appeals, if any, against an order of suspension or revocation of a licence, and the period within which such appeal may be filed.".