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 3] [Section 28] [Entire Act]

Union of India - Subsection

Section 28(1) in Consumer Protection Act, 2019

(1)The State Government shall, by notification, establish a District Consumer Disputes Redressal Commission, to be known as the District Commission, in each district of the State:Provided that the State Government may, if it deems fit, establish more than one District Commission in a district.