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 6 in Customs Tariff (Identification, Assessment and Collection of Anti-dumping Duty on dumped Articles for Determination of Injury) Rules, 1995

6. Principles governing investigations.

(1)The designated authority shall, after it has decided to initiate investigation to determine the existence, degree and effect of any alleged dumping of any article, issue a public notice notifying its decision and such public notice shall, inter alia, contain adequate information on the following :
(i)the name of the exporting country or countries and the article involved ;
(ii)the date of initiation of the investigation;
(iii)the basis on which dumping is alleged in the application;
(iv)a summary of the factors on which the allegation of injury is based;
(v)the address to which representations by interested parties should be directed; and
(vi)the time-limits allowed to interested parties for making their views known.
(2)A copy of the public notice shall be forwarded by the designated authority to the known exporters of the article alleged to have been dumped, the governments of the exporting countries concerned and other interested parties.
(3)The designated authority shall also provide a copy of the application referred to in sub-rule (1) of rule 5 to -
(i)the known exporters or to the concerned trade association where the number of exporters is large, and
(ii)the governments of the exporting countries ;
Provided that the designated authority shall also make available a copy of the application to any other interested party who makes a request therefor in writing.
(4)The designated authority may issue a notice calling for any information, in such form as may be specified by it, from the exporters, foreign producers and other interested parties and such information shall be furnished by such persons in writing within thirty days from the date of receipt of the notice or within such extended period as the designated authority may allow on sufficient cause being shown.Explanation - For the purpose of this sub-rule, the notice calling for information and other documents shall be deemed to have been received one week from the date on which it was sent by the designated authority or transmitted to the appropriate diplomatic representative of the exporting country.
(5)The designated authority shall also provide opportunity to the industrial users of the article under investigation, and to representative consumer organisations in cases where the article is commonly sold at the retail level, to furnish information which is relevant to the investigation regarding dumping injury where applicable, and casualty.
(6)The designated authority may allow an interested party or its representative to present the information relevant to the investigation orally but such oral information shall be taken into consideration by the designated authority only when it is subsequently reproduced in writing.
(7)The designated authority shall make available the evidence presented to it by one interested party to the other interested parties, participating in the investigation.
(8)In a case where an interested party refuses access to, or otherwise does not provide necessary information within a reasonable period, or significantly impedes the investigation, the designated authority may record its findings on the basis of the facts available to it and make such recommendations to the Central Government as it deems fit under such circumstances.