Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(2)] [Section 2] [Entire Act] Union of India - Subsection Section 2(2)(iv) in The Customs Valuation (Determination of Price of Imported Goods) Rules, 1988. (iv)any person directly or indirectly owns, controls or holds 5 per cent, or more of the outstanding voting stock or shares of both of them;