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 85 in National Company Law Tribunal Rules, 2016

85. Conducting a class action suit.

(1)Without prejudice to the generality of the provisions of sub-section
(4)of section 245 of the Act, the Tribunal may, while considering the admissibility of an application under the said section, in addition to the grounds specified therein, take into account the following:
(a)whether the class has so many members that joining them individually would be impractical, making a class action desirable;
(b)whether there are questions of law or fact common to the class;
(c)whether the claims or defences of the representative parties are typical of the claims or defences of the class;
(d)whether the representative parties will fairly and adequately protect the interests of the class.
(2)For the purposes of clause (c) of sub-section (4) of section 245, while considering the desirability of an individual or separate action as opposed to a class action, the Tribunal may take into account, in particular, whether admitting separate actions by member or members or depositor or depositors would create a risk of:-
(a)inconsistent or varying adjudications in such separate actions; or
(b)adjudications that, as a practical matter, would be dispositive of the interests of the other members;
(c)adjudications which would substantially impair or impede the ability of other members of the class to protect their interests.