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] [Entire Act]

Union of India - Section

Section 20 in The Competition Commission of India (General) Regulations, 2009

20. Investigation by Director General.

(1)The Secretary shall, while conveying the directions of the Commission under regulation 18, send a copy of the information or reference, as the case may be, with all other documents or materials or affidavits or statements which have been filed either along with the said information or reference or at the time of preliminary conference, to the Director General.
(2)The Commission shall direct the Director General to submit a report within such time as is reasonable to collect relevant data, record statements, afford opportunity for cross-examination of witnesses and to carry out other necessary analysis in the circumstances of the particular case.
(3)The Commission may, on an application made by the Director General, extend the time for submission of the report.
(4)[The report of the Director General shall contain his findings together with all the evidences or documents or statements or analyses collected during the investigation] [Substituted 'The report of the Director General shall contain his findings on each of the allegations made in the information or reference, as the case may be, together with all evidences or documents or statements or analyses collected during the investigation' by Notification No. L-3(2)/Regln-Gen. (Amdt.)/2020/CCI, dated 6.2.2020.].
(5)Eight copies of the report of the Director General, along with a soft copy in document format, shall be forwarded to the Secretary within the time specified by the Commission:Provided that the Secretary may ask for more copies of the report as and when required.
(6)If the Commission, on consideration of the report, is of the opinion that further investigation is called for, it may direct the Director General to make further investigation and submit a supplementary report on specific issues within a reasonable time to be specified in its direction.