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 44] [Entire Act]

Union of India - Section

Section 11 in The Monopolies And Restrictive Trade Practices Act, 1969

11. [ Investigation by Director-General before issue of process in certain cases

.- ][(1) The Commission may, before issuing any process requiring the attendance of the person against whom an inquiry (other than an inquiry upon an application by the Director-General) may be made under section 10, by an order, require the Director-General to make, or cause to be made, a preliminary investigation in such manner as it may direct and submit a report to the Commission to enable it to satisfy itself as to whether or not the matter requires to be inquired into.] [ Substituted by Act 58 of 1991, Section 4, for sub-Section (1) (w.r.e.f. 27.9.1991).]
(2)[ The Director-General may, upon his own knowledge or information or on a complaint made to him, make, or cause to be made, a preliminary investigation in such manner as he may think fit to enable him to satisfy himself as to whether or not an application should be made by him to the Commission under ] [Substituted by Act 30 of 1984, Section 8, for Section 11 (w.e.f. 1.8.1984). ][* * *] [ The words " sub-Clause (iii) of Clause (a) of" omitted by Act 58 of 1991, Section 4 (w.r.e.f. 27.9.1991).][section 10.
(3)For the purpose of conducting the preliminary investigation under sub-section (1), or sub-section (2), as the case may be, the Director-General or any other person making the investigation shall have the same powers as may be exercised by an Inspector under sub-section (2) of section 44.
(4)Any order or requisition made by a person making an investigation under sub-section (1), or sub-section (2), shall be enforced in the same manner as if it were an order or requisition made by an Inspector appointed under section 240 or section 240-A of the Companies Act, 1956 (1 of 1956), and any contravention of such order or requisition shall be punishable in the same manner as if it were an order or requisition made by an Inspector appointed under the said section 240 or section 240-A.] [Substituted by Act 30 of 1984, Section 8, for Section 11 (w.e.f. 1.8.1984). ]