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 2 in The Competition Commission of India (Salary, Allowances and other terms and Conditions of Service of Chairperson and other members) Rules, 2003

2. Definitions .-(1) In these rules, unless the context otherwise requires,-

(a)"Act" means the Competition Act, 2002 (12 of 2003);(b)"Chairperson" means the Chairperson of the Commission appointed under sub-section (1) of section 8 of the Act;(c)"Commission" means the Competition Commission of India established under sub-section (1) of section 7 of the Act;(d)"Member" means a Member of the Commission appointed under sub-section (1) of section 8 of the Act and includes the Chairperson.
(2)All other words and expressions used in these rules but not defined, shall have the same meanings respectively assigned to them in the Act.