Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(3)] [Section 2] [Entire Act] Union of India - Subsection Section 2(3)(o) in The Customs and Excise and Gold (Control) Appellate Tribunal (Procedure) Rules, 1982 (o)[* * *] [Omitted by CEGAT Notification No. 1/95, dated 30th May, 1995.]