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 13] [Entire Act]

Union of India - Section

Section 49 in The Competition Act, 2002

49. Competition advocacy. -

[(1) The Central Government may, in formulating a policy on competition (including review of laws related to competition) or on any other matter, and a State Government may, in formulating a policy on competition or on any other matter, as the case may be, make a reference to the Commission for its opinion on possible effect of such policy on competition and on the receipt of such a reference, the Commission shall, within sixty days of making such reference, give its opinion to the Central Government, or the State Government, as the case may be, which may thereafter take further action as it deems fit.]
(2)The opinion given by the Commission under sub-section (1) shall not be binding upon the Central Government [or the State Government, as the case may be,] in formulating such policy.
(3)The Commission shall take suitable measures [* * *] for the promotion of competition advocacy [or culture], creating awareness and imparting training about competition issues.