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] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(1) in The Customs (Furnishing of Information) Rules, 2017

(1)In these rules, unless the context otherwise requires,-
(a)"authorised person" means any person authorised by the class of person referred to in column (2) of the Table given in rule 3;
(b)"Information-Administrator" means the proper officer specified by the Board for purposes of receipt of the information under section 108A of the Customs Act, 1962 from the authorised person;
(c)"Information Receiving Authority" means an authority referred to in column (4) of the Table as given in rule 3 to receive the information from the class of person referred to in column (2) of the said Table.