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

15. Levy of provisional duty.

- The Central Government may, in accordance with the provisions of sub-section (2) of Section 9 of the Act, impose a provisional duty on the basis of the preliminary findings recorded by the designated authority.Provided that no such duty shall be imposed before the expiry of sixty days from the date of issue of the public notice by the designated authority regarding its decision to initiate investigations :Provided further that such duty shall remain in force for a period not exceeding four months.