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 6 in The Customs Tariff (Transitional Product Specific Safeguard Duty) Rules, 2002

6. Principles Governing Investigations.

(1)The Director General shall, after he has decided to initiate investigation to determine the "market disruption" or "threat of market disruption" to domestic industry, consequent upon the increased import of an article into India, issue a public notice notifying his decision thereto. The public notice shall, inter alia, contain adequate information on the following, namely :-
(i)the article involved;
(ii)the date of initiation of the investigation;
(iii)a summary statement of the facts on which the allegation of "market disruption" or "threat of market disruption" is based;
(iv)reasons for initiation of investigation.
(v)the address to which representations by interested parties should be directed; and
(vi)the time-limits allowed to interested parties for making their views known.
(2)A copy of the public notice shall be forwarded by the Director General to the Central Government in the Ministry dealing with Commerce and other Ministries concerned, known exporters of the article the increased import of which has been alleged to cause or threaten to cause "market disruption" to the domestic industry, the government of the People's Republic of China and other interested parties.
(3)The Director General shall also provide a copy of the application referred to in sub-rule (1) of rule 5 to -
(i)the known exporters, or the concerned trade association;
(ii)the government of the People's Republic of China, and
(iii)the Central Government in the Ministry dealing with Commerce:
Provided that the Director General shall also make available a copy of the application, upon request in writing, to any other interested party.
(4)The Director General may issue a notice calling for any information in such form as may be specified by him from the exporters, foreign producers and government of the People's Republic of China and such information shall be furnished by them in writing within thirty days from the date of receipt of the notice or within such extended period as the Director General may allow on sufficient cause being shown.Explanation. - For the purpose of this rule the public notice and other documents shall be deemed to have been received one week after the date on which these documents were sent by the Director General by registered post or transmitted to the appropriate diplomatic representative of the People's Republic of China.
(5)The Director General shall also provide opportunity to the industrial user of the article under investigation, and to representative consumer organisations in cases where the article is commonly sold at retail level to furnish information which is relevant to the investigation.
(6)The Director General may allow an interested party or its representative to present the information relevant to investigation orally but such oral information shall be taken into consideration by the Director General only when it is subsequently submitted in writing.
(7)The Director General shall make available the evidence presented to him by one interested party to the other interested parties, participating in the investigation.
(8)In case where an interested party refuses access to or otherwise does not provide necessary information within a reasonable period or significantly impedes the investigation, the Director General may record his findings on the basis of the facts available to him and make such recommendations to the Central Government as he deems fit under such circumstances.