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 69] [Entire Act]

Union of India - Section

Section 16 in The Foreign Trade (Development and Regulation) Act, 1992

16. Review.—

The Central Government, in the case of any decision or order made by the Director General, or the Director General in the case of any decision or order made by any officer subordinate to him, may on its or his own motion or otherwise, call for and examine the records of any proceeding, for the purpose of satisfying itself or himself, as the case may be, as to the correctness, legality or propriety of such decision or order and make such orders thereon as may be deemed fit:Provided that no decision or order shall be varied under this section so as to prejudicially affect any person unless such person—
(a)has, within a period of two years from the date of such decision or order, received a notice to show cause why such decision or order shall not be varied; and
(b)has been given a reasonable opportunity of making representation and, if he so desires, of being heard in his defence.