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 4 in The Customs Valuation (Determination of Price of Imported Goods) Rules, 1988.

4. Transaction value.

(1)The transaction value of imported goods shall be the price actually paid or payable for the goods when sold for export to India, adjusted in accordance with the provisions of rule 9 of these rules.
(2)The transaction value of imported goods under sub-rule (1) above shall be accepted; provided that -
(a)[ the sale is in the ordinary course of trade under fully competitive conditions; [Inserted by Notification No. G.S.R. 652(E), dated 7.9.2001 (w.e.f. 16.8.1988)]
(b)the sale does not involve any abnormal discount or reduction from the ordinary competitive price
(c)the sale does not involve special discounts limited to exclusive agents;
(d)objective and quantifiable data exist with regard to the adjustments required to be made, under the provisions or rule 9, to the transaction value.]
(e)[] [Sub-rule (a) renumbered as Sub-rule (e) by Notification No. G.S.R. 652(E), dated 7.9.2001 (w.e.f. 16.8.1988)] there are no restrictions as to the disposition or use of the goods by the buyer other than restrictions which, -
(i)are imposed or required by law or by the public authorities in India; or
(ii)limit the geographical area in which the goods may be resold; or
(iii)do not substantially affect the value of the goods;
(f)[] [Sub-rule (b) renumbered as Sub-rule (f) by Notification No. G.S.R. 652(E), dated 7.9.2001 (w.e.f. 16.8.1988)] the sale or price is not subject to same condition or consideration for which a value cannot be determined in respect of the goods being value;
(g)[] [Sub-rule (c) renumbered as Sub-rule (g) by Notification No. G.S.R. 652(E), dated 7.9.2001 (w.e.f. 16.8.1988)] no part of the proceeds of any subsequent resale, disposal or use of the goods by the buyer will accrue directly or indirectly to the seller unless an appropriate adjustment can be made in accordance with the provisions of rule 9 of these rules; are
(h)[] [Sub-rule (d) renumbered as Sub-rule (h) by Notification No. G.S.R. 652(E), dated 7.9.2001 (w.e.f. 16.8.1988)] the buyer and seller are not related, or where the buyer and seller are related, that transaction value is acceptable for customs purposes under the provisions of sub-rule (3) below.
(3)
(a)Where the buyer and seller are related, the transaction value shall be accepted provided that the examination of the circumstances of the sale of the imported goods indicate that the relationship did not influence the price.
(b)In a sale between related persons, the transaction value shall be accepted, whenever the importer demonstrates that the declared value of the goods being valued, closely approximates to one of the following values ascertained at or about the same time
(i)the transaction value of identical goods or of similar goods in sales to unrelated buyers in India;
(ii)the deductive value for identical goods or similar goods
(iii)[ the computed value for identical goods or similar goods.] [Inserted by M.F. (D.R.) Notification No. 26/95 Custom (N.T.), dated 24th April, 1995.]
Provided that in applying the values used for comparison, due account shall be taken of demonstrated difference in commercial levels, quantity levels, adjustments in accordance with the provisions of rule 9 of these rules and cost incurred by the seller in sales in which he and the buyer are not related;
(c)substitute values shall not be established under the provisions of Clause (b) of this sub-rule.