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 2 in The Customs (Furnishing of Information) Rules, 2017

2. Definition.

(1)In these rules, unless the context otherwise requires,-
(a)"authorised person" means any person authorised by the class of person referred to in column (2) of the Table given in rule 3;
(b)"Information-Administrator" means the proper officer specified by the Board for purposes of receipt of the information under section 108A of the Customs Act, 1962 from the authorised person;
(c)"Information Receiving Authority" means an authority referred to in column (4) of the Table as given in rule 3 to receive the information from the class of person referred to in column (2) of the said Table.
(2)Words and expressions used herein and not defined in these rules but defined in the Customs Act, 1962 (52 of 1962) shall have the meaning respectively assigned to them in the Customs Act, 1962.