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 2 in The Customs Valuation (Determination of Value of Export Goods) Rules, 2007

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(a)"goods of like kind and quality" means export goods which are identical or similar in physical characteristics, quality and reputation as the goods being valued, and perform the same functions or are commercially interchangeable with the goods being valued, produced by the same person or a different person; and
(b)"transaction value" means the value of export goods within the meaning of sub-section (1) of section 14 of the Customs Act, 1962 (52 of 1962).
(2)For the purposes of these rules, persons shall be deemed to be "related" only if -
(i)they are officers or directors of one another's businesses;
(ii)they are legally recognised partners in business;
(iii)they are employer and employee;
(iv)any person directly or indirectly owns, controls or holds five per cent or more of the outstanding voting stock or shares of both of them;
(v)one of them directly or indirectly controls the other;
(vi)both of them are directly or indirectly controlled by a third person;
(vii)together they directly or indirectly control a third person; or
(viii)they are members of the same family.
Explanation I.- The term "person" also includes legal persons.Explanation II.- Persons who are associated in the business of one another in that one is the sole agent or sole distributor or sole concessionaire, howsoever described, of the other shall be deemed to be related for the purpose of these rules, if they fall within the criteria of this sub-rule.