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 1] [Entire Act]

Union of India - Section

Section 103 in THE FINANCE ACT, 2021

103. Amendment of section 9A.

In section 9A of the Customs Tariff Act,––(i)in sub-section (1A), after the words “as the case may be”, the words “, from such date, not earlier than the date of initiation of the inquiry, as the Central Government may, by notification in the Official Gazette, specify” shall be inserted;(ii)after sub-section (1A), the following sub-section shall be inserted, namely:––‘(1B) Where the Central Government, on such inquiry as it may consider necessary, is of the opinion that absorption of anti-dumping duty imposed under sub-section (1) has taken place whereby the anti-dumping duty so imposed is rendered ineffective, it may modify such duty to counter the effect of such absorption, from such date, not earlier than the date of initiation of the inquiry, as the Central Government may, by notification in the Official Gazette, specify.Explanation.––For the purposes of this sub-section, “absorption of anti-dumping duty” is said to have taken place,––(a)if there is a decrease in the export price of an article without any commensurate change in the cost of production of such article or export price of such article to countries other than India or resale price in India of such article imported from the exporting country or territory; or(b)under such other circumstances as may be provided by rules.’;(iii)for sub-section (2A), the following sub-section shall be substituted, namely:––‘(2A) Notwithstanding anything contained in sub-section (1) and sub-section (2), a notification issued under subsection (1) or any anti-dumping duty imposed under subsection (2) shall not apply to articles imported by a hundred per cent. export-oriented undertaking or a unit in a special economic zone, unless,—(i)it is specifically made applicable in such notification or to such undertaking or unit; or(ii)such article is either cleared as such into the domestic tariff area or used in the manufacture of any goods that are cleared into the domestic tariff area, in which case, antidumping duty shall be imposed on that portion of the article so cleared or used, as was applicable when it was imported into India.Explanation.––For the purposes of this section,––(a)the expression “hundred per cent. export-oriented undertaking” shall have the same meaning as assigned to it in clause (i) of Explanation 2 to sub-section
(1)of section 3 of the Central Excise Act, 1944;
(b)the expression “special economic zone” shall have the same meaning as assigned to it in clause (za) of section 2 of the Special Economic Zones Act, 2005.’;
(iv)in sub-section (5),––
(a)in the first proviso, for the words “of five years”, the words “upto five years” shall be substituted;
(b)after the second proviso, the following proviso shall be inserted, namely:–
“Provided also that if the said duty is revoked temporarily, the period of such revocation shall not exceed one year at a time.”.