Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(i) in The Competition Commission of India (Manner of Recovery of Monetary Penalty) Regulations, 2011 (i)"recovery certificate" means a certificate issued by the Commission and to be executed by the recovery officer in terms of the Commission's orders;