Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(3)] [Section 5] [Entire Act] Union of India - Subsection Section 5(3)(iii) in The Courier Imports and Exports (Clearance) Regulations, 1998 (iii)goods imported against any other licence issued under the Foreign Trade (Development and Regulation) Act, 1992 (22 of 1992)