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 10 in Manufacture and Other Operations in Warehouse (no. 2) Regulations, 2019

10. Receipt of goods from customs station.

(1)Upon receipt of goods at a warehouse from a customs station, the licensee shall, -
(i)verify the one-time-lock affixed by the proper officer at the customs station on the load compartment of the means of transport carrying the goods to the warehouse;
(ii)inform the bond officer immediately if the one-time-lock is not found intact, and refuse the unloading of the goods;
(iii)allow unloading, provided the one-time-lock is found intact and verify the quantity of goods received by reconciling with the bill of entry for warehousing;
(iv)report any discrepancy in the quantity of the goods within twenty-four hours to the bond officer;
(v)endorse the bill of entry for warehousing with the quantity of goods received and retain a copy thereof;
(vi)acknowledge the receipt of the goods by endorsing the transportation document presented by the carrier of the goods and retain a copy thereof; and
(vii)take into record the goods received.
(2)Upon taking into record the goods received in the warehouse, the licensee shall cause to be delivered an acknowledgement to the proper officer referred to in sub-section (1) of section 60 and to the bond officer regarding the receipt of the goods in the warehouse.