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 Baggage Rules, 2016

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(i)"Annexure" means Annexure appended to these rules;
(ii)"family" includes all persons who are residing in the same house and form part of the same domestic establishment;
(iii)"infant" means a child not more than two years of age;
(iv)"resident" means a person holding a valid passport issued under the Passports Act, 1967 (15 of 1967) and normally residing in India;
(v)"tourist" means a person not normally resident in India, who enters India for a stay of not more than six months in the course of any twelve months period for legitimate non-immigrant purposes;
(vi)"personal effects" means things required for satisfying daily necessities but does not include jewellery.
(2)Words and expression used and not defined in these rules but defined in the Customs Act, 1962 (52 of 1962) shall have the same meaning respectively assigned to them in the said Act.