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 2] [Entire Act]

Union of India - Subsection

Section 2(1) in The Customs Valuation (Determination of Price of Imported Goods) Rules, 1988.

(1)In these rules, unless the context otherwise requires,
(a)[] [Substituted by M.F. (D.R.) Notification No. 26/95-Custom (KT.), dated 24th April, 1995.] "computed value" means the value of imported goods determined in accordance with rule 7-A of these rules;
(aa)"deductive value" means the value determined in accordance with rule 7 of these rules;
(b)"goods of the same class or kind", means imported goods that are within a group or range of imported goods produced by a particular industry or industrial sector and includes identical goods or similar goods;
(c)"identical goods" means imported goods
(i)which are same in all respects, including physical characteristics, quality and reputation as the goods being valued except for minor differences in appearance that do not affect the value of the goods;
(ii)produced in the country in which the goods being valued were produced : and
(iii)produced by the same person who produced the goods, or where no such goods are available, goods produced by a different person, but shall not include imported goods where engineering, development work, art work, design work plan or sketch undertaken in India were completed directly or indirectly by the buyer on these imported goods free of charge or at a reduced cost for use in connection with the production and sale for export of these imported goods;
(d)"produce" includes grown, manufactured and mined;
(e)"similar goods" means imported goods -
(i)which although not alike in all respects, have like characteristics and like component materials which enable them to perform the same functions and to be commercially interchangeable with the goods being valued having regard to the quality, reputation and the existence of trademark;
(ii)produced in the country in which the goods being valued were produced; and
(iii)produced by the same person who produced the goods being valued, or where no such goods are available, goods produced by a different person, but shall not include imported goods where engineering, development work, art work, design work, plan or sketch undertaken in India were completed directly or indirectly by the buyer on these imported goods free of charge or at a reduced cost for use in connection with the production and sale for export of these imported goods;
(f)"transaction value" means the value determined in accordance with rule 4 of these rules.