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 43] [Entire Act]

Union of India - Section

Section 7 in The Special Economic Zones Act, 2005

7. Exemption from taxes, duties or cess.—

Any goods or services exported out of, or imported into, or procured from the Domestic Tariff Area by,—
(i)a Unit in a Special Economic Zone; or
(ii)a Developer,
shall, subject to such terms, conditions and limitations, as may be prescribed, be exempt from the payment of taxes, duties or cess under all enactments specified in the First Schedule.