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 4 in The Customs Tariff (Identification and Assessment of Safeguard Duty) Rules, 1997

4. Duties of the Director General.

- Subject to the provisions of these rules, it shall be the duty of the Director General -
(1)to investigate the existence of "serious injury" or "threat of serious injury" to domestic industry as a consequence of increased import of an article into India;
(2)to identify the article liable for safeguard duty;
(3)to submit his findings, provisional or otherwise to the Central Government as to the "serious injury" or "threat of serious injury" to domestic industry consequent upon increased import of an article from the specified country;
(4)to recommend, -
(i)the amount of duty which if levied would be adequate to remove the injury or threat of injury to the domestic industry;
(ii)the duration of levy of safeguard duty and where the period so recommended is more than a year, to recommend progressive liberalisation adequate to facilitate positive adjustment.
(5)to review the need for continuance of safeguard duty.