Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 6(c)] [Section 6] [Complete Act]
Central Government Act
Section 6(c)(3) in The Customs Act, 1962
(3) Where over any period, the function of storing or processing information for the purposes of any activities regularly carried on over that period as mentioned in clause (a) of sub- section (2) was regularly Performed by computers, whether-
(a) by a combination of computers, operating over that period; or
(b) by different Computers operating in succession over that period; or
(c) by different combinations of computers operating in succession over that period; or
(d) in any other manner involving the successive operation over that period, in whatever order, of one or more computers and one or more combinations of computers, all the computers used for that purpose during that period shall be treated for the purposes of this section as constituting a single com- puter; and references in this section to a computer shall be construed accordingly.