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 4 in The Customs Tariff (Determination of Origin of Goods under the Preferential Trade Agreement between the Governments of the Republic of India and the Republic of Korea) Rules, 2009

4. Goods wholly obtained or produced.

- For the purposes of clause (a) of sub-rule (1) of rule 3, the following goods shall be considered as being wholly obtained or produced in the territory of a State Party, namely:-
(a)raw or mineral goods extracted from its territory;
(b)plants and plant products harvested, picked or gathered after being grown there;
(c)live animals born and raised there;
(d)goods obtained from animals referred to in clause (c);
(e)goods obtained by hunting or trapping within the land territory, or fishing or aquaculture conducted within the internal waters or within the territorial sea of the State party;
(f)goods of sea-fishing and other goods taken from the sea outside the territorial sea of a State party by vessels registered or recorded with a State party and and flying its flag;
(g)goods produced on board factory ships from the good referred to in clause (f), provided that such factory ships are registered or recorded with a State party and fly its flag;
(h)goods taken by a State party or a person of a State party from the seabed or beneath the seabed outside territorial sea of a State party:
Provided that the State party has rights to exploit such seabed or beneath the seabed in accordance with the 1982 United Nations Convention on the Law of the Sea;
(i)articles collected there, including waste and scrap derived from production there, which can no longer perform their original purpose nor are capable of being restored or repaired and are fit only for disposal or recovery of parts or raw materials, or for recycling purposes; and,
(j)goods produced there exclusively from goods referred to in clauses (a) to (i) or from their derivatives, at any stage of production.