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

11. Final findings.

(1)The Director General shall within 8 months from the date of initiation of the investigation or within such extended period as the Central Government may allow, determine whether,-
(a)the increased imports of the article under investigation under section 8C of the Act has caused or threatened to cause "market disruption" to the domestic industry; and
(b)a causal link exists between the increased imports and "market disruption" or "threat of market disruption".
(2)The Director General shall also give his recommendation regarding the amount of duty which, if levied, would be adequate to prevent or remedy "market disruption".
(3)The Director General shall also make his recommendations regarding the duration of levy of duty.
(4)The final findings, if affirmative, shall contain all information on the matter of facts and law and reasons which have led to the conclusion.
(5)The Director General shall issue a public notice recording his final findings.
(6)The Director General shall send a copy of the public notice regarding his final findings to the Central Government in the Ministry dealing with Commerce and in the Ministry dealing with Finance.