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 126] [Entire Act]

Union of India - Section

Section 34 in Consumer Protection Act, 2019

34. Jurisdiction of District Commission.

(1)Subject to the other provisions of this Act, the District Commission shall have jurisdiction to entertain complaints where the value of the goods or services paid as consideration does not exceed one crore rupees:Provided that where the Central Government deems it necessary so to do, it may prescribe such other value, as it deems fit.
(2)A complaint shall be instituted in a District Commission within the local limits of whose jurisdiction,-
(a)the opposite party or each of the opposite parties, where there are more than one, at the time of the institution of the complaint, ordinarily resides or carries on business or has a branch office or personally works for gain; or
(b)any of the opposite parties, where there are more than one, at the time of the institution of the complaint, actually and voluntarily resides, or carries on business or has a branch office, or personally works for gain, provided that in such case the permission of the District Commission is given; or
(c)the cause of action, wholly or in part, arises; or
(d)the complainant resides or personally works for gain.
(3)The District Commission shall ordinarily function in the district headquarters and may perform its functions at such other place in the district, as the State Government may, in consultation with the State Commission, notify in the Official Gazette from time to time.