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 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Customs Tariff (Determination of Origin of Products under the Duty Free Tariff Preference Scheme for Least Developed Countries) Rules, 2015

(1)Products, in respect of which tariff preference is claimed, shall be considered as directly consigned from the exporting beneficiary country if,-
(a)these products are transported without passing through the territory of any other country; or
(b)the transport of these products involves transit through one or more intermediate countries with or without transshipment or temporary storage in such countries, where,-
(i)their transit entry is justified for geographical reasons or by considerations related exclusively to transport requirements;
(ii)the products have not entered into trade or consumption there;
(iii)the products have not undergone any operation other than unloading and reloading or any operation required to keep them in good condition; and
(iv)the products have remained under the customs control in the country of transit.