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 15(1)] [Section 15] [Entire Act] Union of India - Subsection Section 15(1)(a) in The Competition Commission of India (General) Regulations, 2009 (a)fifteen days in case of an information or reference received under clause (b) of sub-section (1) of section 19 of the Act; or