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] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(b) in The Customs and Central Excise Duties Drawback Rules, 1995

(b)the average quantity or value of the imported materials or excisable materials used for production or manufacture in India of a particular class of goods;