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 4D] [Entire Act]

Union of India - Subsection

Section 4D(a) in The Companies Act, 1956

(a)value of imports calculated on C.I.F. basis by the company during the financial year in respect of:
(i)raw materials;
(ii)components and spare parts;
(iii)capital goods;