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(3) in The Safeguard Measures (Quantitative Restrictions) Rules, 2012

(3)The provisions of rules 5, 6, 7 and 9 shall, mutatis mutandis, apply in the case of review under this rule.Form[See rule 5(2))]Information to be provided.by Applicant for Safeguard InvestigationTable of ContentsSection 1 General InformationSection 2 Product in respect of which Increase in Imports NoticedSection 3 Increased ImportsSection 4 Domestic ProductionSection 5 InjurySection 6 Cause of InjurySection 7 SubmissionsSection 8 AnnexesSection 1: General Information