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]

Union of India - Section

Section 25 in The Competition Commission of India (General) Regulations, 2009

25. Power of Commission to permit a person or enterprise to take part in proceedings.

(1)While considering a matter in an ordinary meeting, the Commission, on an application made to it in writing, if satisfied, that a person or enterprise has substantial interest in the outcome of proceedings and that it is necessary in the public interest to allow such person or enterprise to present his or its opinion on that matter, may permit that person or enterprise to present such opinion and to take part in further proceedings of the matter, as the Commission may specify.
(2)The application referred to in sub-regulation (1) shall be accompanied by proof of payment of fees, in accordance with regulation 49.
(3)The application referred to in sub-regulation (1) shall contain.-
(a)legal name of the person or the enterprise making the request;
(b)address in India for service of notice or documents;
(c)telephone number, facsimile number and electronic mail address, if available;
(d)the mode of service of notice or documents to be used;
(e)a concise statement of the matters in issue in the proceedings which affect the person or the enterprise making the request;
(f)documents or affidavits or evidence in support of the statement, with a list thereof.
(4)On an order made under sub-regulation (1),-
(a)on an application made by a party, Secretary shall furnish to the person or enterprise permitted to participate in the proceedings, copies of such documents previously filed in the matter by other parties as may be decided by the Commission within ten days of the order;
(b)the person or enterprise permitted to participate in the proceedings shall furnish copies of all documents filed under sub-regulation (3) to all other parties to the proceedings within ten days of the order.