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 10 in Customs (Assistance in Value Declaration of Identified Imported Goods) Rules, 2023

10. Board to consider the recommendation of Screening Committee.-

(1)The Board shall consider the recommendation made by the Screening Committee under sub-rule (4) of rule 9, and if satisfied that the recommended report should be accepted, it may issue Order under rule 5 specifying therein-
(a)complete description of the identified goods with 8-digit HS Code;
(b)the particular Unique Quantity Code which shall be necessarily used by the importer to declare the value in the bill of entry;
(c)the technical or other specifications necessary to be declared in the bill of entry;
(d)other obligations of the importer, if any;
(e)the checks to be exercised with respect to the imported goods, including the circumstances and manner of exercising them; and
(f)the duration, not below one year and not exceeding two years in the first instance, for which the said Order shall be valid.
(2)The Board shall also consider the review report made by the Screening Committee under sub-rule (3) of rule 12, and if satisfied with the reasons and recommendations made therein, shall make the appropriate changes by issuing an Order under rule 5 with respect to the previously specified identified goods.