[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 3 in The Baggage Rules, 2016
3. Passengers arriving from countries other than Nepal, Bhutan or Myanmar.
- [An Indian resident or a foreigner residing in India or a tourist of Indian origin, not being an infant arriving from any country other than Nepal, Bhutan or Myanmar, shall be allowed clearance free of duty articles in his bona fide baggage, that is to say, -| An Indian resident or a foreigner residing in India or a tourist of Indian origin, not being an infant, arriving from any country other than Nepal, Bhutan or Myanmar, shall be allowed clearance free of duty articles in hisbona fidebaggage, that is to say, used personal effects, travel souvenirs and articles other than those mentioned in Annexure I, upto the value of fifty thousand rupees if these are carried on the person or in the accompanied baggage of the passenger:Provided that a tourist of foreign origin, not being an infant, shall be allowed clearance free of duty articles in hisbona fidebaggage, that is to say, used personal effects, travel souvenirs and articles other than those mentioned in Annexure I, upto the value of fifteen thousand rupees if these are carried on the person or in the accompanied baggage of the passenger:Provided further that where the passenger is an infant, only used personal effects shall be allowed duty free.Explanation.- The free allowance of a passenger under this rule shall not be allowed to be pooled with the free allowance of any other passenger. |