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 7 in Transhipment of Cargo to Nepal under Electronic Cargo Tracking System Regulations, 2019

7. Arrival at the land customs station.

(1)The containers which are affixed with an ECTS seal shall be halted at the land customs station of exit in India for unsealing by the proper officer.
(2)The proper officer shall, before unsealing, check the integrity of the seal using web application and if no alert of unauthorised unsealing is found, he shall remove the ECTS seal.
(3)In case the ECTS indicates an alert about any unauthorised unsealing, the proper officer shall make due verification of the goods to check whether the goods are in accordance with the declaration of transhipment and shall allow the transhipment to Nepal, upon being satisfied that there is no irregularity.
(4)The proper officer shall make an endorsement of unsealing on both the copies of declaration of Transhipment, retain one copy, and shall hand over the other to the authorised carrier for onward submission to Nepal Customs.
(5)The person-in-charge of the conveyance shall not commence onward journey to Nepal unless the proper officer has permitted him so to do by an order endorsed on the declaration of transhipment.