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]

State of Mizoram - Section

Section 39 in Mizoram Excise Rules, 1983

39. Return of export passes.

- Within a reasonable time to be fixed by the excise Officer-in-charge of the distillery or bonded warehouse and as specified on the export pass, the importer shall return to the Excise Officer-in-charge of the distillery or bonded warehouse from which the spirits are issued, his copy of the export pass endorsed with a certificate signed by the Deputy Commissioner or other officer specially appointed in this behalf of the importing district certifying the due arrival or otherwise of the spirits at its destination.Note 1. - Submission of quarterly statement of India-made foreign spirits exported to other States.-The Excise Officer-in-charge of distillery or bonded warehouse shall submit in duplicate to the Commissioner through the Deputy Commissioner of the district of export, a quarterly statement at the end of each quarter together with triplicate copies of the export passes in the following form showing for the quarter concerned ail exports of India-made foreign spirits and rectified spirits to other States and the amount of duty paid on such export.
No. and date of export and pass Name of the place of import No. and date of import permit Description of foreign spirit and rectifiedspirit Quantities Rate of amount No. and date of treasury challan with which dutyhas been paid Remarks
Bulk litre Proof litre Duty levied Paid
1 2 3 4 5 6 7 8 9 10
                   
Note 2. - No duty is levied by the Government of Mizoram on denaturec spirit.Procedure for the export of spirituous preparations