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 71] [Section 23] [Entire Act]

Union of India - Subsection

Section 23(2) in The Customs Act, 1962

(2)[ The owner of any imported goods may, at any time before an order for clearance of goods for home consumption under section 47 or an order for permitting the deposit of goods in a warehouse under section 60 has been made, relinquish his title to the goods and thereupon he shall not be liable to pay the duty thereon:] [ Substituted by Act 32 of 1994, Section 60 (w.e.f. 13.5.1994).][Provided that the owner of any such imported goods shall not be allowed to relinquish his title to such goods regarding which an offence appears to have been committed under this Act or any other law for the time being in force.] [ Inserted by Act 21 of 2006, Section 58 (w.e.f. 18.4.2006).]