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] [Entire Act]

Union of India - Section

Section 4 in The Customs Tariff (Determination of Origin of Goods under the Comprehensive Economic Partnership Agreement between the Republic of India and Japan) Rules, 2011

4. Wholly obtained or produced goods.

- For the purposes of clause (a) of rule 3, the following goods shall be considered as being obtained or produced in a Party, namely :-
(a)live animals born and raised in the Party;
(b)animals obtained by hunting, trapping, fishing, gathering or capturing in the Party;
(c)goods obtained from live animals in the Party;
(d)plants and plant products harvested, picked or gathered in the Party;
(e)minerals and other naturally occurring substances, not included in clauses (a), (b), (c) or (d), extracted or taken in the Party;
(f)goods of sea-fishing and other goods taken by vessels of the Party from the sea outside the territorial seas of the Parties;
(g)goods produced on board factory ships of the Party, outside the territorial seas of the Parties, from the goods referred to in clause (f);
(h)goods taken from the sea-bed or sub-soil beneath the sea-bed outside the territorial sea of the Party:
provided that the Party has rights to exploit such sea-bed or subsoil in accordance with the provisions of the United Nations Convention on the Law of the Sea, done at Montego Bay, December 10, 1982;
(i)articles collected in the Party which can no longer perform their original purpose in the Party nor are capable of being restored or repaired and which are fit only for disposal or for the recovery of parts or raw materials;
(j)scrap and waste derived from manufacturing or processing operations or from consumption in the Party and fit only for disposal or for the recovery of raw materials;
(k)parts or raw materials recovered in the Party from articles which can no longer perform their original purpose nor are capable of being restored or repaired; and
(l)goods obtained or produced in the Party exclusively from the goods referred to in clauses (a) to (k).
Explanation. - For the purposes of clause (d), the term "plant" shall mean all plant life, including fruit, flowers, vegetables, trees, seaweed, fungi and live plants.