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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in The India-Malaysia Comprehensive Economic Cooperation Agreement (Bilateral Safeguard Measures) Rules, 2017

(2)An application under sub-rule (1) shall be supported by,-
(a)evidence of -
(i)increased imports of the originating good;
(ii)serious injury or threat of serious injury to the domestic industry;
(iii)a causal link between imports and the alleged serious injury or threat of serious injury; and
(iv)the reduction or elimination of a customs duty pursuant to the Trade Agreement being a cause which contributes significantly to the increase in imports of the originating good and such increase in imports is a cause of serious injury or threat of serious injury to domestic industry:
Provided that the cause of reduction or elimination of a customs duty under the Trade Agreement need not be equal to or greater than any other cause; and
(b)a statement on the efforts being made, or planned to be made, or both, to make an adjustment to import competition.