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 12] [Entire Act]

Union of India - Subsection

Section 12(1) in Customs Tariff (Identification and Assessment of Safeguard Measures) Rules, 1997

(1)The Central Government may, impose by a notification in the Official Gazette, upon importation into India of the product covered under the final fording, a safeguard [measure] [Substituted 'Duty' by Notification No. G.S.R. 77(E), dated 01.2.2021 (w.e.f. 29.7.1997).] not exceeding the amount which has been found adequate to prevent or remedy serious injury and to facilitate positive adjustment.