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 44] [Entire Act]

Union of India - Section

Section 16 in The Industries (Development And Regulation) Act, 1951

16. Powers of Central Government on completion of investigation under section 15 .-

(1)If after making or causing to be made any such investigation as is referred to in section 15, the Central Government is satisfied that action under this section is desirable, it may issue such directions to the industrial undertaking or undertakings concerned as may be appropriate in the circumstances for all or any of the following purposes, namely:-
(a)regulating the production of any article or class of articles by the industrial undertaking or undertakings and fixing the standards of production;
(b)requiring the industrial undertaking or undertakings to take such steps as the Central Government may consider necessary to stimulate the development of the industry to which the undertaking or undertakings relates or relate;
(c)prohibiting the industrial undertaking or undertakings from resorting to any act or practice which might reduce its or their production, capacity or economic value;
(d)controlling the prices, or regulating the distribution, of any article or class of articles which have been the subject-matter of investigation.
(2)Where a case relating to any industry or industrial undertaking or undertakings is under investigation, the Central Government may issue at any time any direction of the nature referred to in sub-section (1) to the industrial undertaking or undertakings concerned, and any such direction shall have effect until it is varied or revoked by the Central Government.