(2) The Permission for clearance without payment of duty under sub- section (1) shall be subject to the following conditions, that is to say--
(a) the duty payable on the material imported shall be adjusted against the drawback of duty payable under this Act or under any other law for the time being in force on the export of goods specified in the said Advance Licence; and
(b) where the duty is not so adjusted either for the reason that the goods are not exported within the period specified in the said Advance Licence, or within such extended period not exceeding six months as the 1[ Assistant Commissionr of Customs] may on sufficient cause being shown, allow, or for, any other sufficient reason, the importer shall, notwithsatn- ding anything contained in section 28, be liable to pay the amount of duty not so adjusted together with simple interest thereon at the rate of twelve per cent. per annum from the date the said permission for clearance is given to the date of payment.