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

4. Duties of the designated authority.

- It shall be the duty of the designated authority in accordance with these rules -
(a)to investigate the existence, degree and effect of any subsidy in relation to the import of an article;
(b)to identify the article liable for countervailing duty.
(c)to submit its findings, provisional or otherwise to the Central Government as to
(i)the nature and amount of subsidy in relation to an article under investigation.
(ii)the injury or threat of injury to an industry established in India or material retardation to the establishment of an industry in India consequent upon the import of such articles from the specified countries.
(d)to recommend the amount of countervailing duty, which if levied would be adequate to remove the injury to the domestic industry and the date of commencement of such duty;
(e)to review the need for continuance of countervailing duty.