Union of India - Act
The Competition Act, 2002
UNION OF INDIA
India
India
The Competition Act, 2002
Act 12 of 2003
- Published in Gazette 12 on 13 January 2003
- Assented to on 13 January 2003
- Commenced on 13 January 2003
- [This is the version of this document from 11 April 2023.]
- [Note: The original publication document is not available and this content could not be verified.]
- [Amended by THE COMPETITION (AMENDMENT) ACT, 2009 (Act 39 of 2009) on 22 December 2009]
- [Amended by The Competition Appellate Tribunal (Procedure) Regulations, 2011 (Regulation THE-COMPETITION-APPELLATE-TRIBUNAL-PROCEDURE-REGULATIONS of 2011) on 1 January 2011]
- [Amended by THE COMPETITION (AMENDMENT) ACT, 2023 (Act 09 of 2023) on 11 April 2023]
Chapter I
Preliminary
1. Short title, extent and commencement. -
2. Definitions. - In this Act, unless the context otherwise requires,-
Chapter II
Prohibition of Certain Agreements, Abuse of Dominant Position and Regulation of Combinations
Prohibition of agreements3. Anti-competitive agreements. -
5. Combination. - The acquisition of one or more enterprises by one or more persons or merger or amalgamation of enterprises shall be a combination of such enterprises and persons or enterprises, if-
6. Regulation of combinations. -
Chapter III
Competition Commission Of India
7. Establishment of Commission. -
| (a) the ChiefJustice of India or his nominee | Chairperson; |
| (b) the Secretaryin the Ministry of Corporate Affairs | Member; |
| (c) the Secretaryin the Ministry of Law and Justice | Member; |
| (d)two experts of repute who have special knowledge of, andprofessional experience in international trade, economics,business, commerce, law, finance, accountancy, management,industry, [technology,]() public affairs or competition matters includingcompetition law and policy. | Members. |