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 6 in The Customs Tariff (Determination of Origin of Goods under the Preferential Trade Agreement between the Transitional Islamic State of Afghanistan and Republic of India) Rules, 2003.

6. Wholly produced or obtained.

- Within the meaning of rule 5(a), the following shall be considered as wholly produced or obtained in the territory of the exporting Contracting Party, namely:-
(a)raw or mineral products, including mineral fuels, lubricants and related materials as well as mineral or metal ores, extracted from its soil, its water or its seabed;
(b)vegetable products, including agricultural and forestry products, harvested there;
(c)animals born and raised there;
(d)products obtained from animals referred to in clause (c) above;
(e)products obtained by hunting or fishing conducted there;
(f)products of sea fishing and other marine products from the high seas by its vessels;
(g)products processed and/or made on board its factory ships exclusively from products referred to in clause (f) above;
(h)used articles collected there, fit only for the recovery of raw materials;
(i)waste and scrap resulting from manufacturing operations conducted there;
(j)products extracted from the seabed or below seabed which is situated outside its territorial waters, provided that it has exclusive exploitation rights;
(k)goods produced there exclusively from the products referred to in clauses (a) to (j) above.
Explanation I: - "Vessels" shall refer to fishing vessels engaged in commercial fishing, registered in the country of the Contracting Party and operated by a citizen or citizens of the Contracting Party or partnership, corporation or association, duly registered in such country, at least 60 per cent of equity of which is owned by a citizen or citizens and/or Government of such Contracting Party or 75 per cent by citizens and/or Governments of the Contracting Parties. However, the products taken from vessels, engaged in commercial fishing under Bilateral Agreements which provide for chartering/leasing of such vessels and/or sharing of catch between Contracting Party will also be eligible or preferential treatment.Explanation II: - In respect of vessels or factory ships operated by Government agencies, the requirements of flying the flag of the Contracting Party does not apply.Explanation III: - For the purpose of this Agreement, the term "factory ship" means any vessel, as defined, used for processing and/or making on board products exclusively from those products referred to in clause (f) of Rule 6.