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 5 in The Project Imports Regulations, 1986.

5. Registration of Contracts.

(1)Every importer claiming assessment of the goods falling under the said heading No. 98.01, on or before their importation shall apply in writing to the proper officer at the port where the goods are to be imported or where the duty is to be paid for registration of the contract or contracts, as the case may be :Provided that in the case of consignments sought to be cleared through a Customs House other than the Customs House at which the contract is registered, the importer shall produce from the Customs House of registration such information as the proper officer may require.
(2)The importer shall apply, as soon as may be, after he has obtained the Import trade control licence wherever required for the import of articles covered by the contract and in case of imports covered by the Open General Licence or imports made by Central Government, any State Government, statutory corporation, public body or Government undertaking run as a joint stock company (hereinafter referred to as "Government Agency") as soon as clearance from the [concerned sponsoring authority] [Substituted by Notification No. M.R. (D.R.) No. 153/95 Custom (N.T.), dated 27th October, 1995.], as the case may be, has been obtained.
(3)The application shall specify -
(a)The location of the plant or project;
(b)the description of the articles to be manufactured, produced, mined or explored;
(c)The installed or designed capacity of the plant or project and in the case of substantial expansion of an existing plant or project the installed capacity and the proposed addition thereto;
(d)such other particulars as may be considered necessary by the proper officer for purposes of assessment under the said heading.
(4)[] [Subs-rule (4), substituted by Notification No. M.R. (D.R.) No. 142./92 Custom (N.T.), dated 10th March, 1992.] The application shall be accompanied by the original deed of contract together with a true copy thereof, the import trade control licence, wherever required, and an approved list of items from the [concerned sponsoring authority.] [Substituted by Notification No. M.R. (D.R.) No. 153/95 Custom (N.T.), dated 27th October, 1995.]
(5)The importer shall also furnish such other documents or other particulars as may be required by the proper officer in connection with the registration of contract.
(6)The proper officer shall, on being satisfied that the application is in order register the contract by entering the particulars thereof in a book kept for the purpose, assign a number in token of the registration and communicate that number to the importer and shall also return to the importer all the original documents which are no longer required by him.