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 2] [Entire Act]

Union of India - Subsection

Section 2(1) in The Safeguard Measures (Quantitative Restrictions) Rules, 2012

(1)In these rules, unless the context otherwise requires. -
(a)"Act" means the Foreign Trade (Development and Regulation) Act, 1992 (22 of 1992);
(b)"Authorised Officer' means the Authorised Officer designated as such under sub-rule(1) of rule 3;
(c)"increased quantity" includes increase in import whether in absolute terms or relative to domestic production;
(d)"interested party" includes -
(i)an exporter or foreign producer or the importer of goods (which is subject to investigation for purposes of imposition of safeguard quantitative restrictions) or a trade or business association, majority of the members of which are producers, exporters or importers of such goods;
(ii)the Government of the exporting country; and
(iii)a producer of the like goods or directly competitive goods in India or a trade or business association, a majority of members of which produce or trade the like goods or directly competitive goods in India;
(e)"like goods" means goods which is identical or alike in all respects to the goods under investigation, or in the absence of such goods, other goods which has characteristics closely resembling those of the goods under investigation;
(f)"quantitative restrictions' means any specific limit on quantity of goods imposed as a safeguard measure under the Act;
(g)"specified country" means a country or territory which is a member of the World Trade Organization and includes the country or territory with which the Government of India has an agreement for giving it the most favoured nation treatment;