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 10] [Entire Act]

Union of India - Section

Section 18 in The Tea Act, 1953

18. Tea or tea seed for export to be covered by licence or permit .-(1) No consignment of tea or tea seed shall be shipped or waterborne to be shipped for export or shall be exported until the owner has delivered to the [Commissioner of Customs] a valid export licence or special export licence or a valid permit issued by or on behalf of the Board or the Central Government, as the case may be, covering the quantity to be shipped.

(2)No consignment of tea or tea seed shall be shipped or waterborne to be shipped for carriage (or shall be taken by land or air) to any of the [* * *] [ The words " French or" omitted by the Adaptation of Laws (No. 3) Order, 1956.] Portuguese Settlements bounded by India until the owner has delivered to the Commissioner of Customs a permit issued by or on behalf of the Board covering the quantity to be shipped.
(3)No permit for the passage of any tea or tea seed by land into any of the [* * *] Portuguese Settlements bounded by India shall be granted under sub-section (1) of section 5 of the Land Customs Act, 1924 (19 of 1924) unless the application for such permit is accompanied by a permit granted in this behalf by the Board covering the quantity to be passed.