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 6] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(a) in The Competition Act, 2002

(a)"acquisition" means, directly or indirectly, acquiring or agreeing to acquire -
(i)shares, voting rights or assets of any enterprise; or
(ii)control over management or control over assets of any enterprise;