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 1] [Entire Act]

Union of India - Section

Section 22 in The Consumer Protection (Amendment) Act, 2002

22. Power and procedure applicable to the National Commission.-

(1)The provisions of sections 12, 13 and 14 and the rules made thereunder for the disposal of complaints by the District Forum shall, with such modifications as may be considered necessary y the Commission, be applicable to the disposal of disputes by the National Commission.
(2)Without prejudice to the provisions contained in sub- section (1), the National Commission shall have the power to review any order made by it, when there is an error apparent on the face of record.22A. Power to set aside ex parte orders.- Where an order is passed by the National Commission ex parte against the opposite party or a complainant, as the case may be, the aggrieved party may apply to the Commission to set aside the said order in the inte est of justice.22B. Transfer of cases.- On the application of the complainant or of its own motion, the National Commission may, at any stage of the proceeding, in the interest of justice, transfer any complaint pending before the District Forum of one State to a Distri t Forum of another State or before one State Commission to another State Commission.22C. Circuit Benches.-The National Commission shall ordinarily function at New Delhi and perform its functions at such other place as the Central Government may, in consultation with the National Commission, notify in the Official Gazette, from time to time.22D. Vacancy in the office of President.- When the office of President of a District Forum, State Commission, or of the National Commission, as the case may be, is vacant or a person occupying such office is, by reason of absence or otherwise, unable to p rform the duties of his office, these shall be performed by the senior- most member of the District Forum, the State Commission or of the National Commission, as the case may be:Provided that where a retired Judge of a High Court is a member of the National Commission, such member or where the number of such members is more than one, the senior- most person amongst such members, shall preside over the National Commission in the a sence of President of that Commission.".