>
Title: Statutory Resolution regarding Approval of Notification seeking to Amend the Second Schedule to the Customs Tariff Act, 1975 (Resolution Adopted).
THE MINISTER OF FINANCE (SHRI P. CHIDAMBARAM): I beg to move the following resolution:-
“In pursuance of sub-section (2) of section 8 of the Customs Tariff Act, 1975, read with sub-section (3) of section 7 of the said Act, this House hereby approves of Notification No. 78/2008-Customs, dated the 13th June, 2008 [G.S.R. 457(E), dated the 13th June, 2008] which seeks to amend the Second Schedule to the Customs Tariff Act so as to increase export duty leviable on iron ores, all sorts, falling under Heading No.11 of the said Second Schedule to the Customs Tariff Act, 1975 from Rs. 300 per tonne to 20% ad valorem.”
“In pursuance of sub-section (2) of section 8 of the Customs Tariff Act, 1975, read with sub-section (3) of section 7 of the said Act, this House hereby approves of Notification No. 78/2008-Customs, dated the 13th June, 2008 [G.S.R. 457(E), dated the 13th June, 2008] which seeks to amend the Second Schedule to the Customs Tariff Act so as to increase export duty leviable on iron ores, all sorts, falling under Heading No.11 of the said Second Schedule to the Customs Tariff Act, 1975 from Rs. 300 per tonne to 20% ad valorem.”
The motion was adopted.