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 96] [Entire Act]

Union of India - Subsection

Section 96(15) in The Central Excise Act, 1944

(15)The provisions of sub-sections (1) to (14) shall apply, mutatis mutandis, to the recovery of interest where interest payable has not been paid or part paid or erroneously refunded.Explanation 1. For the purposes of this section and Section 11-AC,
(a)refund includes rebate of duty of excise on excisable goods exported out of India or on excisable materials used in the manufacture of goods which are exported out of India;
(b)relevant date means,
(i)in the case of excisable goods on which duty of excise has not been levied or paid or has been short-levied or short-paid, and no periodical return as required by the provisions of this Act has been filed, the last date on which such return is required to be filed under this Act and the rules made thereunder;
(ii)in the case of excisable goods on which duty of excise has not been levied or paid or has been short-levied or short-paid and the return has been filed 102[* * *], the date on which such return has been filed;
(iii)in any other case, the date on which duty of excise is required to be paid under this Act or the rules made thereunder;
(iv)in a case where duty of excise is provisionally assessed under this Act or the rules made thereunder, the date of adjustment of duty after the final assessment thereof;
(v)in the case of excisable goods on which duty of excise has been erroneously refunded, the date of such refund;