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] [Section 42] [Entire Act]

Union of India - Subsection

Section 42(4) in The Special Economic Zones Rules, 2006

(4)A Unit may sub-contract a part of production or production process in another Unit within the same Special Economic Zone subject to the following conditions, namely:-
(i)the movement of goods shall be under serially numbered challans and record of such movement of goods shall be maintained by the Unit;
(ii)raw material imported or procured by the Unit for manufacture of capital goods may be transferred to another Unit for the purpose of manufacture or fabrication of capital goods for use by the Unit which had imported or procured the raw materials.