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 4] [Entire Act]

Union of India - Subsection

Section 4(1) in Foreign Exchange Management (Export of Goods and Services) Regulations, 2015

(1)imported goods found defective, for the purpose of their replacement by the foreign suppliers/ collaborators;