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 3 in Specified Goods (Prevention of Illegal Export) Rules, 1969

3. Particulars, etc. of transport voucher under Section 11-K.

(1)The transport voucher required to be prepared under Section 11-K shall contain the following particulars, namely :
(a)name of the specified goods;
(b)names of the seller and the purchaser, where the specified goods are transported consequent on sale, and the name of the owner, in all other cases;
(c)location of the premises from where the specified goods are being taken out;
(d)location of the premises to which the specified goods are being taken;
(e)total net weight of the specified goods;
(f)[* * *] [Omitted by Notification. No. 31/90-Cus (N.T.), dated 8th June, 1990.]
Weight of each bar or piece. Number of bars or pieces. Marks and number;
(g)time when the specified goods leave the premises mentioned at (c) above.
(2)Where the specified goods are to be transported to another city, town or village, the transport vouchers shall, in addition to the particulars specified in sub-rule (1), contain the following particulars :
(i)means of transport;
(ii)where a motor vehicle is used for transport of the specified goods, the registration number of the motor vehicle; when a bus is used as a means of transport, it is not necessary to include the registration number of the bus;
(iii)route to be followed for transport of specified goods;
(iv)time and date when the specified goods are to taken from the city, town or village; and
(v)time and date when the specified goods are likely to reach the destination.
(3)The transport voucher referred to in sub-rule (1) shall be prepared and signed by the seller of the specified goods, when the transport of such goods is consequent on sale, by the refiner when the transport of the specified goods is consequent on refining and in all other cases, by the person owning, possessing or controlling such goods and when such goods are to be transported, whether consequent on sale or otherwise, to another city, town or village the additional particulars referred to in sub-rule (2) shall be entered by the person owning, possessing or controlling such goods;[* * * ] [Proviso omitted by Notification No. 31/90-Custom (N.T.), dated 8th June, 1990.]
(4)The transport vouchers referred to in sub-rule (1) shall be in duplicate, shall be bound in the form of a book, shall have consecutive serial number stamped on them and they shall be issued only in the order of the serial number and shall not be used in respect of any goods other than the specified goods; and the original copy thereof shall accompany the specified goods during their transportation and the duplicate copy thereof shall be retained by the person preparing the same.