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] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(1) in Customs Tariff (Identification, Assessment and Collection of Anti-dumping Duty on dumped Articles for Determination of Injury) Rules, 1995

(1)The designated authority may suspend or terminate an investigation if the exporter of the article in question, -
(i)furnishes an undertaking in writing to the designated authority to revise the prices so that no exports of the said article are made to India at dumped prices; or
(ii)in the case of imports from specified countries undertake to revise the prices so that injurious effect of dumping is eliminated and the designated authority is satisfied that the injurious effect of the dumping is eliminated :
Provided further that the designated authority shall complete the investigation and record its finding, if the exporter so desires, or it so decides.