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 4 in The Customs Tariff (Determination of Origin of Products under the Duty Free Tariff Preference Scheme for Least Developed Countries) Rules, 2008

4. Originating products.

- Products, covered by the said scheme, imported into India from a beneficiary country, which are consigned directly within the meaning of rule 7, shall be eligible for tariff preferences if they conform to the following origin requirements namely:-
(a)products wholly produced or obtained in the exporting beneficiary country; or
(b)products not wholly produced or obtained in the exporting beneficiary country, provided it fulfils the conditions specified under rule 5.
Explanation: - For the purposes this rule, the products wholly produced or obtained in the exporting beneficiary country means,-
(a)Raw or mineral products including mineral fuels, lubricants and related materials as well as mineral or metal ores extracted from its territory;
(b)plant and plant products, including agriculture, vegetable and forestry products grown or harvested there;
(c)live animals born and raised there;
(d)products obtained from animals referred to in clause (c) above;
(e)products obtained by hunting, trapping, fishing or aquaculture conducted there;
(f)products of sea fishing and other marine products taken from outside its Territorial Waters and Exclusive Economic Zone by vessels registered and flying the flag of the beneficiary country ;
(g)products processed and/or made on board its factory ships exclusively from products referred to in clause (f) above;
(h)scrap and waste derived from manufacturing or processing operations conducted there and fit only for disposal or for the recovery of raw materials;
(i)used articles collected there which can no longer perform their original purpose nor are capable of being restored or repaired and which are fit only for disposal or for the recovery of parts or raw materials;
(j)products taken from the seabed, subsoil or ocean floor thereof beyond its territory, provided the beneficiary country has the rights to exploit that sea bed, subsoil or ocean floor thereof in accordance with the provisions of the United Nations Convention on the Law of the Sea;
(k)products produced there exclusively from the products referred to in clauses (a) to (j) above.