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

14. Termination of investigation.

- The designated authority shall, by issue of a public notice, terminate an investigation immediately if -
(a)it receives a request in writing for doing so from or on behalf of the domestic industry affected, at whose instance the investigation was initiated.
(b)it is satisfied in the course of an investigation that there is not sufficient evidence of dumping or, where applicable, injury to justify the continuation of the investigation;
(c)it determines that the margin of dumping is less than two per cent of the export price;
(d)it determines that the volume of the dumped imports, actual or potential, from a particular country accounts for less than three per cent of the imports of the like product, unless, the countries which individually account for less than three per cent of the imports of the like product, collectively account for more than seven per cent of the import of the like product; or
(e)it determines that the injury where applicable, is negligible.