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 3 in The India-Malaysia Comprehensive Economic Cooperation Agreement (Bilateral Safeguard Measures) Rules, 2017

3. Duties of Director General.

- It shall be the duty of the Director General,-
(a)to investigate whether increased imports of an originating good into India have caused or are threatening to cause serious injury to a domestic industry as a result of reduction or elimination of a customs duty under the Trade Agreement;
(b)to evaluate all relevant factors of an objective and quantifiable nature having a bearing on the situation of that domestic industry, in particular, the rate and amount of the increase in imports of the originating good in absolute and relative terms, the share of the domestic market taken by the increased imports of the originating good, changes in the level of sales, production, productivity, capacity utilisation, profits and losses and employment;
(c)to submit his findings, provisional or otherwise, to the Central Government as to the "serious injury" or "threat of serious injury" to domestic industry caused by increased import of an originating good from Malaysia as a result of reduction or elimination of a customs duty under the Trade Agreement;
(d)to recommend bilateral safeguard measure which if adopted would be adequate to prevent or remedy serious injury;
(e)to recommend the duration of the bilateral safeguard measure and where the period so recommended is more than one year, to recommend progressive liberalisation necessary to facilitate adjustment; and
(f)to review the need for continuation of a bilateral safeguard measure.