[Cites 0, Cited by 0]
[Entire Act]
Union of India - Section
Section 755 in The Monopolies And Restrictive Trade Practices Act, 1969
755.
Statement of Objects and Reasons.-The Bill is designated to ensure that the operation of the economic system does not result in the concentration of economic power to the common detriment and to prohibit such monopolistic and restrictive trade practices as are prejudicial to public interest.2. It is in pursuance of the recommendations made by the Monopolies Inquiry Commission in their report submitted to the Government on the 31st October, 1965, and the resolution dated 6th September, 1966, containing Government decisions thereon laid before both the Houses of Parliament on 6th September, 1966. The structure of the Bill basically remains the same as recommended by the Monopolies Inquiry Commission. Certain modifications have been introduced in accordance with the terms of the Government Resolution dated 5th September, 1966, insofar as the powers of the proposed Monopolies and Restrictive Trade Practices Commission are concerned. Certain other modifications introduced include provisions for comprehensive control over undertakings which, along-with other inter-connected undertakings under the control of the same persons or groups, command assets of Rupees Twenty crores or more in order to more effectively control concentration of economic power.3. The proposed Commission is sought to be vested with mandatory powers with regard to cases of restrictive trade practices and advisory powers in respect of cases concerning monopolistic trade practices and concentration of economic power. In respect of the latter category of cases, the final decision would lie with the Government.4. The main provisions of the Bill fall under the following heads:-(i) Regulating expansions, mergers and amalgamations and appointment of directors in respect of "dominant undertakings" having assets of Rupees One crore and more and of undertakings which by themselves or with inter-connected undertakings have assets of not less than Rupees Twenty crores in value.(ii) Regulating the starting of new undertakings which would become inter-connected undertakings of such existing undertakings the total assets of which exceeds Rupees Twenty crores.(iii) Control over and prohibition of monopolistic and restrictive trade practices as are found to be prejudicial to public interest.Amendment Act 41 of 1974-Statement of Objects and Reasons.-Under the present Bill the concept of the expression "under the same management" is proposed to be amended. In view of the abolition of the system of management of companies by managing agents and secretaries and treasurers, the scope of the definition of this expression needs a change so that control by groups in alternative forms or by alternative methods calculated to cause injury to public interest may be avoided. The amendment proposed will also help proper implementation of the concept of inter-connected undertakings within the meaning of section 2(g) of the Monopolies and Restrictive Trade Practices Act, 1969. Therefore, an incidental amendment to that Act is also proposed in the present Bill.Amendment Act 60 of 1980-Statement of Objects and Reasons.-One of the problems being faced by the industry in boosting production for export arises from the concept of "dominance" and the approvals required by "dominant" undertakings under the Monopolies and Restrictive Trade Practices Act, 1969. Any undertaking which produces one-third or more of any goods that are produced in India and has assets of more than one crore of rupees is deemed to be "dominant" in the said goods. Any scheme of expansion of production capacity by such an undertaking requires the undertaking to seek clearance under the Act and follow the procedure laid down for this purpose. Even where an undertaking exports a substantial volume of its production and even where the undertaking seeks to expand its production solely for purposes of export, it still requires clearance under the Act for which the procedures laid down delay the implementation of the project.2. In actual fact, however, what has to be prevented is dominance or monopoly only in relation to goods made available within the country. The original intent of the Act was to reduce monopolistic and restrictive trade practices within the country; and, to that extent, the portion of the production exported does not become relevant for the domestic consumer. It is significant that for determining dominance in the matter of supplies, imports are added. However, exports are not deducted, even though exported products do not affect supplies in the domestic market.3. With a view, therefore, to make explicit the original intent of the Act, it was decided to amend the Act to provide that the goods produced by an undertaking and exported to a counicy outside India shall not be taken into account in computing the total goods of that description produced in India by that undertaking, or the total goods of that description produced, supplied or distributed within the country, for the purpose of determining the dominance of that undertaking in relation to such goods. Having regard to the urgent need to step up our export earnings, to meet the balance of payments deficit likely to arise from increasing import prices of crude oil and oil products and the fact that the proposed amendment would not alter the position in regard to the only matter of relevance, the Monopolies and Restrictive Trade Practices (Amendment) Ordinance, 1980 was promulgated by the President on the 13th October, 1980, to give effect to the above object.Amendment Act 30 of 1982-Statement of Objects and Reasons.-The question of making comprehensive amendments to the Monopolies and Restrictive Trade Practices Act, 1969, with a view to removing the lacunae and the difficulties experienced in its administration is under the consideration of Government. Pending the completion of this examination, it is considered necessary to make certain amendments in the Act with a view to secure some of the socio-economic objectives in fuller measure and in the context of the need for higher productivity and output, for encouraging exports in the interests of the economy of the country, and for removing certain constraints in achieving higher productivity. Hence this Bill.2. The amendments proposed in the Bill seek to provide, among other things, for the following matters:-(1) The definition of "dominant undertaking" as contained in the Act is proposed to be recast into two broad classifications-One coming within the purview of the Industries (Development and Regulation) Act, 1951, and the other which is outside, depending on whether the provisions of that Act apply to such undertakings or not. Even in respect of undertakings to which the Industries Act applies, a distinction is proposed to be made between undertakings which have licensed capacity for the production of certain goods and undertakings which have no such licensed capacity. The dominance in respect of undertakings which have a licensed capacity will be determined on the basis of such licensed capacity for any goods and the total installed capacity of such goods for the whole country. In respect of undertakings to which the Industries Act applies but which have no licensed capacity and in respect of other undertakings to which the Industries Act does not apply, the existing criteria of dominance would be applicable.(2) It is also proposed to reduce the share of production, supply, distribution or control of goods or services which would render an undertaking a dominant undertaking from one-third to one-fourth. In the case of undertakings which have a licensed capacity, dominance will arise if the licensed capacity for any goods is not less than one-fourth of the total installed capacity for such goods for the whole country.(3) Licensed capacity is also proposed to be made the test for determining substantial expansion of undertakings coming within the purview of the Industries Act while retaining the existing criteria of determining substantial expansion in respect of other undertakings.(4) To increase production of certain items of high national priority and goods which are meant exclusively for export outside India, it is proposed to empower the Central Government to exempt, by notification, certain industries, services or undertakings from obtaining approval under the Act for substantial expansion or for the establishment of any new undertakings.Amendment Act 30 of 1984-Statement of Objects and Reasons.-The Monopolies and Restrictive Trade Practices Act, 1969 (hereafter referred to as the MRTP Act) came into effect from the 1st June, 1970. The High Powered Expert Committee (Sachar Committee), which reviewed the working of this Act with a view to streamlining it, had made a number of recommendations in its Report, submitted in August, 1978, for amending certain provisions of the Act. The need for some modifications in the Act was also felt in the context of increased emphasis on productivity and the emerging economic situation in the country. By the MRTP (Amendment) Act, 1982, some amendments have already been made to the provisions of sections 21 and 22 of the Act.2. The present Bill represents the second and final instalment of the amendments arising as a result of the recommendations made by the Sachar Committee and the suggestions received by the Government from various quarters from time to time. Some of the amendments are also based on experience of the working of the Act for over a decade and in the light of some judicial pronouncements.3. At present, there are no specific provisions in the Act for regulating unfair trade practices, like misleading advertisements, bargain selling, etc. The Sachar Committee had, inter alia, recommended that the scope of the Act should be enlarged to cover unfair trade practices. The legislative history of the United States, the United Kingdom and other democratic and progressive countries of the world also show that they have specific legal provisions for regulating unfair trade practices in order to supplemcolt and bolster the law relating to restrictive trade practices. In the United Kingdom, the law relating to consumer protection via maintenance of competition has undergone a comprehensive change whereby it can now deal adequately with all trade practices which are anti-competitive, restrictive, deceptive and unfair. There is, indeed, a greater recognition now all over the world that the consumer needs to be protected not only from the effects of restrictive practices but also from practices which are resorted to by the trade and industry to mislead or dupe him. The Bill seeks to incorporate new provisions in this regard for the protection of the consumer.4. At present the law requires approval of the Central Government before any new undertaking is established. It is felt that undertakings which do not belong to large houses and are "dominant" only in a particular product should be discouraged from setting up new undertakings only in the area in which they are dominant. The Bill, accordingly, seeks to provide that dominant undertakings, unless they propose to set up undertakings in the same line of activity in which they are dominant, would be free from the restraints of provisions of section 22. Similarly, a lacuna in section 21, which allows undertakings to expand in diverse line of activity by adding plant and machinery to the existing undertaking on the ground that the new licenses for the new articles cannot be construed to be an increase of the existing licensed capacity, is sought to be removed by providing that any proposal for production of a "new article" would attract the provisions of section 21 or section 22, as the case may be.5. At present, under section 21(4) of the Act, approval of the Central Government is not required to be obtained for effecting substantial expansion where the same is caused by modernisation, replacement or renovation of the whole or any part of the machinery or the installation of balancing equipment. It has been noticed that many undertakings have been taking recourse to such expansion to an unlimited extent in the garb of modernisation which was never the intention. The Sachar Committee had recommended exemption under this section only to the extent of 25 per cent. of the licensed capacity for any proposal for expansion, if caused by modernisation, replacement or renovation of the whole or any part of the machinery or installation of balancing equipment. The Bill seeks to introduce necessary provision to give specific effect to this recommendation.6. The provisions of sections 108-A to 108-H of the Companies Act, 1956 regulate the acquisition and transfer of shares of companies to which the provisions of the MRTP Act apply. They are really intended to prevent acquisition or take-over of companies leading to further concentration of economic power. As recommended by the Sachar Committee, it is considered more appropriate that these provisions find place in the MRTP Act with necessary modifications. The provisions in me Companies Act are simultaneously proposed to be omitted.7. At present, there is some vagueness with regard to the meaning of the expression "undertaking" occurring in the Act. The Bill proposes to remove this by identifying the "owner" of the undertaking as distinct from the undertaking itself. Then again, investment companies are used many times as instrument of control in the corporate sector, presently outside the purview of the Act, by reason of certain judicial pronouncements that investment companies are not "undertakings". The provisions of the Bill seek to bring the investment companies also within the purview of the Act. At present, section 3 of the Act exempts certain undertakings owned and controlled by Government, Government companies and statutory corporations. There are many big companies in the private sector in which financial institutions hold majority shares. A plea has been put forth by some companies that in such situations they will be exempt from the provisions of the Act. The position in this regard is sought to be made absolutely clear by the Bill.8. The provisions relating to "inter-connected undertakings" have led to certain interpretative difficulties which are sought to be removed by the Bill. Under the law as it now stands, not less than one-third control over voting power or composition of the Board is required to establish inter-connection. Experience has shown that control can be exercised with not more than 25 per cent of the voting power or by controlling not more than 25 per cent of the composition of the Board of Directors of a company. The Bill seeks to provide for Sachar Committee's recommendation in this behalf to provide for establishment of inter-connection on the basis of not less than 25 per cent control of voting power or composition of the Board. The concept of "group", which now finds a place in the Companies Act and which is more relevant for the purpose of establishing inter-connection of undertakings under the MRTP Act, is also proposed to be incorporated by the present Bill. The definition of "group" is also proposed to be modified in line with the recommendation of the Sachar Committee and the existing provision in this regard in the Companies Act is proposed to be omitted.9. The value of assets is an important criterion for attracting the provisions of the Act. The assets which are to be used by companies are all shown in the books of account and, hence, they should all be taken into account. A plea is, however, being taken by some companies that assets which are mortgaged are not their own assets even if they are making use of the same. A further plea is often taken that liability should be deducted from assets, although this view runs counter to the commonly accepted norms of accounting. However, to make the matter clear beyond any doubt, the Bill seeks to make necessary changes in the definition of "value of assets" as well as in section 20(a) where the expression "own assets" (which is being misinterpreted) occurs.10. Further, various existing provisions of the Act, such as those relating to inter-connection, administrative machinery, determination of dominance, restrictive and monopolistic trade practices, undertaking, merger, take-over and amalgamation, appointment of directors of inter-connected undertakings, registration of undertakings, severance of inter-connection, penalties and prosecution, appeal from the orders under the Act and certain procedural matters relating to the administration of the Act are proposed to be streamlined for more effective regulation of its working and for preventing unhealthy practices.Amendment Act 38 of 1985-Statement of Objects and Reasons.-The asset limit for MRTP companies was fixed in 1969 at Rupees 20 crores. Having regard to the considerable increase in the cost and the economic size of project that has taken place since then, it is proposed to revise this limit to Rupees 100 crores.Amendment Act 74 of 1986-Statement of Objects and Reasons.-At present, the Monopolies and Restrictive Trade Practices Act, 1969, only gives a discretion to the, Monopolies and Restrictive Trade Practices Commission to hear or not to hear an individual consumer aggrieved by any restrictive or unfair trade practice. The 3i11 seeks to confer an important right on an individual consumer and a voluntary consumers' association to file a complaint before the Commission and of being heard by it. On receipt of a complaint in this behalf, the Commission will be required under the provisions of the Bill to institute regular inquiry into any restrictive or unfair trade practice alleged by such individual consumer or voluntary consumers' association.Amendment Act 62 of 1988-Statement of Objects and Reasons.-Section 22-A of the Monopolies and Restrictive Trade Practices Act, 1969, empowers the Central Government to direct, by notification, that all or any of the provisions of section 21 relating to substantial expansion of undertakings or section 22 relating to establishment of new undertakings, shall not apply to certain categories of proposals specified therein. It is proposed to amend section 22-A so as to empower the Central Government also to issue such a direction in relation to proposals based totally on indigenously developed technology. This will be a liberalisation measure for the utilisation of technology developed in the public or private sector or in national laboratories, for commercial purposes.2. Section 67 of the Act is proposed to be amended to empower the Central Government to make rules in relation to the conditions of service of the members of the Monopolies and Restrictive Trade Practices Commission retrospectively to a date not earlier than 1st January, 1986. This is intended to eliminate certain administrative difficulties in giving effect to the decision of the Central Government to revise the scales of pay and allowances of the Chairman and Members of the Commission, with retrospective effect in the light of the revision of the scales of pay of Central Government officers consequent upon the recommendations of the Fourth Pay Commission.Amendment Act 58 of 1991-Statement of Objects and Reasons.-The Monopolies and Restrictive Trade Practices Act, 1969 (in short, MRTP Act) came into force with effect from 1st June, 1970. The basic philosophy behind the MRTP Act was never to inhibit growth in any manner but to ensure that such growth is channelised for the public good and is not instrumental in perpetuating concentration of economic power to the common detriment. With the growth complexity of industrial structure and the need for achieving economies of scale for ensuring higher productivity and competitive advantage in the international market, the thrust of the industrial policy has shifted to controlling and regulating the monopolistic, restrictive and unfair trade practices other than making it necessary for certain undertakings to obtain prior approval of the Central Government for expansion, establishment of new undertakings, merger, amalgamation, take over and appointment of Directors. It has been the experience of the Government that pre-entry restriction under the MRTP Act on the investment decision of the corporation sector has outlived its utility and has become hindrance to the speedy implementation of industrial projects. By eliminating the requirement of time-consuming procedures and prior approval of the Government, it would be possible for all productive sections of the society to participate in efforts for maximisation of production. It is, therefore, proposed to re-structure the MRTP Act by omitting the provisions of sections 20 to 26 and transfer the provisions contained in Chapter III-A regarding restrictions on acquisition and transfer of shares to the Companies Act, 1956. The Schedule to the MRTP Act is also consequently to be transferred with modification to the Companies Act, 1956.2. It is also proposed to enlarge the scope of inquiry by the MRTP Commission with a view to taking effective steps to curb and regulate monopolistic, restrictive and unfair trade practices which are prejudicial to public interest. It is also proposed to provide for deterrent punishment for contravention of the orders passed by the MRTP Commission and the Central Government and empower the Commission to punish for its contempt. Certain other consequential changes are also found necessary in the MRTP Act.3. The criteria for determining dominance applicable to acquisition and transfer of shares under newly inserted sections 108-A, 108-B and 109-C of the Companies Act, 1956 is proposed to be determined only on the basis of market share of 25 per cent of the total goods produced, supplied, distributed or services rendered in India or substantial part thereof.[27th December, 1969]An Act to provide that the operation of the economic system does not result in the concentration of economic power to the common detriment, for the control of monopolies, for the prohibition of monopolistic and restrictive trade practices and for matters connected therewith or incidental thereto.Be it enacted by Parliament in the Twentieth Year of the Republic of India as follows:-| Brought into force on 1.6.1970 vide S.O. 1981, dated 30.5.1970, published in the Gazette of India, Extraordinary, Part II, Section 3(ii), p. 833. |