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 4] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(c) in The Monopolies And Restrictive Trade Practices Act, 1969

(c)[ "Director-General" means the Director-General of Investigation and Registration appointed under section 8, and includes any Additional, Joint, Deputy or Assistant Director-General of Investigation and Registration appointed under that section];