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] [Entire Act]

Union of India - Section

Section 28H in Finance Act, 1999

28H. Application for advance ruling. - (1) An applicant desirous of obtaining an advance ruling under this Chapter may make an application in such form and in such manner as may be prescribed, stating the question on which the advance ruling is sought.

(2)The question on which the advance ruling is sought shall be in respect of, -
(a)classification of goods under the Customs Tariff Act, 1975 (51 of 1975);
(b)applicability of a notification issued under sub-section (1) of section 25, having a bearing on the rate of duty;
(c)the principles to be adopted for the purposes of determination of value of the goods under the provisions of this Act.
(3)The application shall be made in quadruplicate and be accompanied by a fee of two thousand five hundred rupees.
(4)An applicant may withdraw his application within thirty days from the date of the application.