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 The Re-Export of Imported Goods (Drawback of Customs Duties) Rules, 1995.

3. Procedure for claiming drawback on goods exported by post.

(1)Where goods are to be exported by post under a claim for drawback under these rules -
(a)the outer packing carrying the address of the consignee shall also carry in bold letters the words "Drawback Export";
(b)the exporter shall deliver to the competent Postal Authority, along with the parcel or package, a claim in the form at Annexure I, in quadruplicate, duly filled in;
(2)The date of receipt of the aforesaid claim form by the proper officer of customs from the postal authorities shall be deemed to be date of filing of drawback claim by the exporter for the purpose of Section 75-A and an intimation of the same shall be given by the proper officer of customs to the exporter in such form as the Collector of Customs may prescribe.
(3)In case the aforesaid claim form is not complete in all respects, the exporter shall be informed of the deficiencies there in within fifteen days of its receipt from postal authorities by a deficiency memo in the form prescribed by the Collector of Customs, and such claim shall be deemed not to have been received for the purpose of sub-rule (2).
(4)When the exporter complies with the requirements specified in the deficiency memo, within thirty days of receipt of the deficiency memo, he pall be issued an acknowledgement by the proper officer in the form prescribed by the [Commissioner of Customs] [Substituted by the Finance Act, 1995 (22 of 1995), Section 50, for the words 'Collector of Customs'.] and the date of such acknowledgement shall be deemed to be date of filing the claim for the purpose of Section 75-A.