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 22 in The Special Economic Zones Rules, 2006

22. Terms and conditions for availing exemptions, drawbacks and concessions to every Developer and entrepreneur for authorized operations. - (1) Grant of [permission to operate including availing] [Substituted by Notification No. G.S.R. 200(E), dated 7.3.2019 (w.e.f. 10.2.2006).] exemption, drawbacks and concession to the entrepreneur or Developer shall be subject to the following conditions, namely:-

(i)the Unit shall execute a Bond-cum-Legal Undertaking in Form H, with regard to its obligations regarding proper utilization and accountal of goods, including capital goods, spares, raw materials, components and consumables including fuels, imported or procured duty free and regarding achievement of positive net foreign exchange earning;(ii)the Developer and co-Developer shall execute the Bond-cum-Legal Undertaking in Form D with regard to their obligations regarding proper utilization and accountal of goods, including goods procured or imported by a contractor [including the sub-contractor] [Inserted by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] duly authorized by the Developer or co-Developer as the case may be;(iii)the Bond-cum-Legal Undertaking shall be jointly accepted by Development Commissioner and by the Specified Officer:Provided that the Bond-cum-Legal Undertaking executed by the Unit or the Developer including co-Developer shall cover one or more of the following activities, namely:-(a)the movement of goods between port of import or export and the Special Economic Zone;(b)the authorized operations, as applicable to Unit or Developer;(c)temporary removal of goods or goods manufactured in Unit for the purposes of repairs or testing or calibration or display or processing or sub-contracting of production process or production or other temporary removals into Domestic Tariff Area without payment of duty;(d)re-import of exported goods;(iv)the procedure for execution of Bond-cum-Legal Undertaking shall be as under:-(a)the Bond-cum-Legal Undertaking, where the entrepreneur or Developer is a company shall be executed by the Managing Director of the company or the Director(s) or any person who has or have been duly authorized for this purpose by a resolution of the Board of Directors of the company and shall be affixed with the common seal of the company; where the entrepreneur is a partnership firm, Bond-cum-Legal Undertaking shall be executed by all the partners or authorized partner(s); where the entrepreneur is a Hindu Undivided Family, the, Bond-cum-Legal Undertaking shall be executed by the Karta; and where the entrepreneur is a proprietorship concern, the Bond-cum-Legal Undertaking shall be executed by the proprietor;(b)the value of the Bond-cum-Legal Undertaking shall be equal to the amount of effective duties leviable [of goods and services] [Substituted 'on import or procurement' by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] from the Domestic Tariff Area of the projected requirement of capital goods, raw materials, spares, consumables, intermediates, components, parts, packing materials [and services] [Inserted by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] for three months as applicable but which will not be levied on account of admission of such goods into the Unit or the amount of effective duties leviable [of goods and services] [Substituted 'on import or procurement' by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] from Domestic Tariff Area of the projected requirements of goods for the authorized operation by the developer but will not be levied on account of admission of such goods into the Special Economic Zone;(c)where the value of Bond-cum-Legal Undertaking executed falls short on account of requirement of additional goods [and services] [Inserted by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).], the Unit or the Developer shall submit additional Bond-cum-Legal Undertaking;(d)there shall be no debit and credit, the Bond-cum-Legal Undertaking amount shall be monitored quarterly or yearly on the basis of Quarterly Progress Report or Annual Progress Report submitted by the Developer or Unit, as the case may be, and in case of any shortfall in the Bond-cum-Legal Undertaking amount, a fresh or additional Bond-cum-Legal Undertaking shall be furnished;(e)the original of Bond-cum-Legal Undertaking shall be maintained by the office of Development Commissioner and certified copies shall be given to the Specified Officer and Unit or Developer;(f)the value of the Bond-cum-Legal Undertaking in respect of gems and jewelery units shall be calculated on rates as notified by the Central Government, from time to time;(g)duly completed Bond-cum-legal undertaking executed by the Unit or Developer, in accordance with the rules above, as the case may be, shall be deemed to have been accepted, if no communication is received within seven working days from the date of its submission.(v)[ The Unit or the developer including co-developer shall obtain a Registration-cum-Membership Certificate for availing exemptions, drawbacks and concessions.] [Inserted by Notification No. G.S.R. 771(E), dated 5.8.2016 (w.e.f. 10.2.2006).]
(2)Every Unit and Developer shall maintain proper accounts, financial year wise, [either in register form in hard copy or time stamped digital form,] [Substituted 'and such accounts' by Notification No. G.S.R. 909(E), dated 19.9.2018 (w.e.f. 10.2.2006).] which should clearly indicate in value terms the goods imported or procured from Domestic Tariff Area, consumption or Utilization of goods, production of goods, including by-products, waste or scrap or remnants, disposal of goods manufactured or produced, by way of exports, sales or supplies in the Domestic Tariff Area or transfer to Special Economic Zone or Export Oriented Unit or Electronic Hardware Technology Park or Software Technology Park Units or Bio-technology Park Unit, as the case may be, and balance in stock:Provided that Unit and Developer shall maintain such records for a period of seven years from the end of relevant financial year:Provided further that the Unit engaged in both trading and manufacturing activities shall maintain separate records for trading and manufacturing activities.
(3)The Unit shall submit Annual Performance Reports in the Form I, to the Development Commissioner and the Development Commissioner shall place the same before the Approval Committee for consideration.
(4)The Developer shall submit Quarterly Report on import and procurement of goods from the Domestic Tariff Area, utilization of the same and the stock in hand, in Form E to the Development Commissioner and the Specified Officer and the Development Commissioner shall place the same before the Approval Committee.