Section 35(2)(d) in The Daman and Diu Real Estate (Regulation and Development) (General) Rules, 2016
(d)On the date so fixed, the adjudicating officer shall explain to the respondent about the contravention alleged to have been committed in relation to any of the provisions of the Act or the rules and regulations made thereunder and if the respondent,-(i)pleads guilty, the adjudicating officer shall record the plea, and by order in writing, order payment of interest as specified in rule 15 and such compensation as he thinks fit, as the case may be, in accordance with the provisions of the Act or the rules and regulations, made thereunder;(ii)does not plead guilty and contests the complaint, the adjudicating officer shall demand and explanation from the respondent;