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] [Entire Act]

Union of India - Section

Section 14 in Customs Tariff (Identification, Assessment and collection of countervailing Duty on Subsidized Articles and for Determination of Injury) Rules, 1995

14. Preliminary findings.

(1)The designated authority shall proceed expeditiously with the conduct of the investigation and shall, in appropriate cases, record a preliminary finding regarding existence of a subsidy and its nature and in respect of imports from specified countries, it shall also record its preliminary finding regarding injury to the domestic industry and such finding shall contain sufficiently detailed explanation for the preliminary determination on the existence of a subsidy and injury and shall refer to the matter of fact and law which have led to arguments being accepted or rejected. Such finding shall contain
(i)the names of the suppliers, or when this is impracticable, the supplying countries involved;
(ii)a description of the product which is sufficient for customs purposes;
(iii)the amount of subsidy established and the basis on which the existence of a subsidy has been determined;
(iv)considerations relevant to the injury determination; and
(v)the main reasons leading to the determination.
(2)The designated authority shall issue a public notice recording its preliminary findings.