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 12 in The Foreign Exchange Management (Export Of Goods And Services) Regulations, 2000

12. Transfer of documents. - Without prejudice to regulation 3, an authorised dealer may accept, for negotiation or collection, shipping documents including invoice and bill of exchange covering exports, from his constituent (not being a person who has signed the declaration in terms of regulation 3):

Provided that before accepting such documents for negotiation or collection, the authorised dealer shall-
(a)where the value declared in the declaration does not differ from the value shown in the documents being negotiated or sent for collection, or
(b)where the value declared in the declaration is less than the value shown in the documents being negotiated or sent for collection, require the constituent concerned also to sign such declaration and thereupon such constituent shall be bound to comply with such requisition and such constituent signing the declaration shall be considered to be the exporter for the purposes of these regulations to the extent of the full value shown in the documents being negotiated or sent for collection and shall be governed by these regulations accordingly.