Judgements

Need To Withdraw Move To Impose Anti-Dumping Duty On Viscose And … on 30 August, 2005

Lok Sabha Debates
Need To Withdraw Move To Impose Anti-Dumping Duty On Viscose And … on 30 August, 2005


>

Title : Need to withdraw move to impose anti-dumping duty on viscose and filament yarn besides abolishing duty on man-made yarn.

 

 

SHRI KASHIRAM RANA (SURAT): A large number of people in the country get their employment from the textile industry.  The number of people connected with the textile industry runs into many lakhs.  A country earns around 13 billion dollars by the export of textile products.  At present on all the man-made yarn there is a duty of 16 to 24 percent but on the other hand the Government has abolished the duty on the cotton yarn with effect from the budget for the year 2004-2005.  This has resulted in less demand of the polyster yarn and the industry connected with the man-made fabric has been on the verge of closure.  This is resulting in loss of jobs to many people and the Government is also losing foreign currency in the process.  Moreover, now Government is thinking of imposing anti-dumping duty on the viscose and filament yarn.  This will result in damaging indigenous industry. Therefore, I urge upon the Government not to impose anti-dumping duty on the viscose and filament yarn and on the other hand abolish the duty which is being collected on the man-made yarn at present to save the man-made fabric industry.