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 Foreign Exchange Management (Current Account Transactions) Rules, 2000

2. Definitions .-In these rules, unless the context otherwise requires,--

(a)"Act" means the Foreign Exchange Management Act, 1999 (42 of 1999);
(b)"drawal" means drawal of foreign exchange from an authorised person and includes opening of Letter of Credit or use of International Credit Card or International Debit Card or ATM Card or any other thing by whatever name called which has the effect of creating foreign exchange liability;
(c)"Schedule" means a Schedule appended to these rules;
(d)the words and expressions not defined in these rules but defined in the Act shall have the same meanings respectively assigned to them in the Act.