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 13] [Entire Act]

Union of India - Subsection

Section 13(2) in The Customs and Central Excise Duties Drawback Rules, 1995

(2)The said claim for drawback should be accompanied by the following documents, namely : -
(i)copy of export contract or letter of credit, as the case may be,
(ii)copy of packing list,
(iii)copy of AR 4 Form, wherever applicable,
(iv)insurance certificate, wherever necessary, and
(v)copy of communication regarding rate of drawback where the drawback claim is for a rate determined by the [Commissioner of Central Excise or the Commissioner of Customs and Central Excise or the Commissioner of Customs and Central Excise, as the case may be] [Substituted words "Central Government" by Notification No. G.S.R. 186(E) dated 3.3.2003 (w.e.f. 26.5.1955)] under Rule 6 or Rule 7 of these rules.