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 15] [Entire Act]

Union of India - Subsection

Section 15(1) in Manufacture and Other Operations in Warehouse (no. 2) Regulations, 2019

(1)A licensee shall remove the resultant goods from the warehouse for export, upon, -
(i)filing a shipping bill or a bill of export, as the case may be; and
(ii)affixing a one-time-lock to the load compartment of the means of transport in which such goods are removed from the warehouse.