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 18(1)] [Section 18] [Entire Act]

Union of India - Subsection

Section 18(1)(ii) in The Customs Tariff (Identification and Assessment of Safeguard Duty) Rules, 1997

(ii)there is no justification for the continued imposition of such duty, recommend to the Central Government for its withdrawal :