Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 6(1)] [Section 6] [Entire Act] Union of India - Subsection Section 6(1)(a) in Articles of Jewellery (Collection of Duty) Rules, 2016 (a)the duty liability shall be deemed to have been discharged only if the amount payable is credited to the account of the Central Government by the specified date;