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 27 in The Competition Commission of India (General) Regulations, 2009

27. Power of Commission to join multiple information.

(1)At any time after receipt of an information or a reference or an application, the Commission, if satisfied that the matter raised in any information or reference or application received subsequently is directly and substantially similar, may consolidate two or more similar information or references or applications, as the case may be, for consideration.
(2)At any time after receipt of an information or a reference for investigation from the Commission under sub-section (1) of section 26 of the Act, the Director General, if satisfied, that the matter raised in any information or reference received subsequently for investigation from the Commission is directly and substantially similar, may request the Commission to consolidate such similar information or references, as the case may be, for common investigation.
(3)Where the Commission consolidates two or more information or references or applications, in accordance with sub-regulation (1) and sub-regulation (2).-
(a)each such information or references, as the case may be, shall continue to be separately identified by its own docket number;
(b)pending consolidation of information or references by the Commission, the Director General may continue to investigate the matters.