Section 12(2)(i) in The Customs Valuation (Determination of Value of Imported Goods) Rules, 2007
(i)This rule by itself does not provide a method for determination of value, it provides a mechanism and procedure for rejection of declared value in cases where there is reasonable doubt that the declared value does not represent the transaction value; where the declared value is rejected, the value shall be determined by proceeding sequentially in accordance with rules 4 to 9.