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 275] [Entire Act]

Union of India - Section

Section 66 in The Finance Act, 2018

66. Amendment of section 28F.

- In the Customs Act, in section 28F, -
(i)in sub-section (1), -
(a)in the opening paragraph, for the words "the Authority for giving advance rulings for the purposes of this Act and the said Authority", the words "the Appellate Authority for deciding appeal under this Chapter and the said Appellate Authority" shall be substituted;
(b)in the proviso, for the word "Authority", the words "Appellate Authority" shall be substituted;
(ii)after sub-section (2), the following sub-section shall be inserted, namely: -
"(3) On and from the date of appointment of the Customs Authority for Advance Rulings, every application and proceeding pending before the erstwhile Authority for Advance Rulings shall stand transferred to the Authority from the stage at which such application or proceeding stood as on the date of such appointment.".