Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 6(c)(3)] [Section 6(c)] [Section 6] [Complete Act]
Central Government Act
Section 6(c)(3)(d) in The Customs Act, 1962
(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.