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 0] [Entire Act]

State of Jammu-Kashmir - Section

Section 38 in Jammu and Kashmir Real Estates (Regulation and Development) Act, 2018

38. Powers of Authority.

(1)The Authority shall have powers to impose penalty or interest, in regard to any contravention of obligations cast upon the promoters, the allottees and the real estate agents, under this Act or the rules and the regulations made thereunder such as registering of FIR under relevant law and making a reference to the competent court for launching prosecution.
(2)The Authority shall be guided by the principles of natural justice and, subject to the other provisions of this Act and the rules made thereunder, the Authority shall have powers to regulate its own procedure.
(3)Where an issue is raised relating to agreement, action, omission, practice or procedure that-
(a)has an appreciable prevention, restriction or distortion of competition in connection with the development of a real estate project ; or
(b)has effect of market power of monopoly situation being abused for affecting interest of allottees adversely, then the Authority, may aro mow, make reference in respect of such issue to the Competition Commission of India.