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 2] [Entire Act]

Union of India - Section

Section 85 in Finance Act, 2013

85. Amendment of notification issued under sub-section (i) of section 25 of Customs Act retrospectively.

- (i) The notification of the Government of India in the Ministry of Finance (Department of Revenue) number G.S.R. 153(E), dated the 1st March, 2011, issued under sub-section (i) of section 25 of the Customs Act. 1962 (52 of 1962) shall stand amended and shall be deemed to have been amended retrospectively, in the manner specified in column (2) of the Second Schedule, on and from the date specified in column (3) of that Schedule.
(2)For the purposes of sub-section (i), the Central Government shall have and shall be deemed to have the power to amend the notification referred to in sub-section (i) with retrospective effect as if the Central Government had the power to amend the said notification under sub-section (i) of section 25 of the Customs Act, 1962 (52 of 1962) retrospectively, at all material times.
(3)The refund shall be made of all such duty of customs which has been collected but which would not have been so collected, had the notification referred to in sub-section (i), been in force at all material times.
(4)Notwithstanding anything contained in the Customs Act, 1962, (52 of 1962) an application for the claim of refund of duty of customs shall be made within six months from the date on which the Finance Bill, 2013 receives the assent of the President.Explanation. - For the removal of doubts, it is hereby declared that the provisions of section 27 of the Customs Act, 1962, (52 or 1962) shall be applicable in case of refunds under this section.Customs Tariff