[Cites 0, Cited by 14]
[Section 41]
[Entire Act]
Union of India - Subsection
Section 41(1) in The Customs Act, 1962
| Proviso omitted by Act 23 of 2004, Section 66 (w.e.f. 10.9.2004). Prior to its omission, the proviso read as under:- " Provided that if the agent of the person-in-charge of the conveyance furnishes such security as the proper officer deems sufficient for duly delivering within seven days from the date of departure of the conveyance the export manifest or the export report, as the case may be, the proper officer may (subject to such rules as the Central Government may make in this behalf) accept such manifest or report within the aforesaid period." |