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 14 in The Foreign Exchange Management (Export Of Goods And Services) Regulations, 2000

14. Certain exports requiring prior approval. -

A. Export of goods on lease, hire, etc. -
(i)No person shall, except with the prior permission of the Reserve Bank, take or send out by land, sea or air any goods from India to any place outside India on lease or hire or under any arrangement or in any other manner other than sale or disposal of such goods.
B. Exports under trade agreement/rupee credit, etc. -
(i)Export of goods under special arrangement between the Central Government and Government of a foreign State, or under rupee credits extended by the Central Government to Government of a foreign State shall be governed by the terms and conditions set out in the relative public notices issued by the Trade Control Authority in India and the instructions issued from time to time by the Reserve Bank.
(ii)An export under the line of credit extended to a bank or a financial institution operating in a foreign State by the Exim Bank for financing exports from India, shall be governed by the terms and conditions advised by the Reserve Bank to the authorised dealers from time to time.
C. Counter Trade -Any arrangement involving adjustment of value of goods imported into India against value of goods exported from India, shall require prior approval of the Reserve Bank.