Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 35 docs - [View All]
Sh. S.K. Sharma, Deputy. Cmm-Iv, ... vs M/S Rmg Polyvinyl India Ltd, New ... on 6 April, 2011
Ddrs (G)-Ii, Railway Board, ... vs M/S Rmg Polyvinyl India Ltd, New ... on 6 April, 2011
Competition Commission Of India vs Steel Authority Of India & Anr. on 9 September, 2010
Consumer Education And Research ... vs T.T.K. Pharma Ltd. And Ors. on 15 May, 1987
Vedant Bio Sciences vs Chemists & Druggists Association ... on 5 September, 2012

User Queries
[Complete Act]
Central Government Act
Section 3 in The Monopolies And Restrictive Trade Practices Act, 1969
3. Act not to apply in certain cases. Unless the Central Government, 4[ by notification] otherwise directs, this Act shall not apply to-
(a) any undertaking owned or controlled by a Government company,
(b) any undertaking owned or controlled by the Government, 1 Subs by Act 30 of 1984 s. 3 (w. e. f. 1- 8- 1984 ). 2 Omitted by Act 58 of 1991 , s. 2 (w. e. f. 27- 9- 1991 ). 3 Ins. by s. 4 30 of 1984 (w. e. f. 1- 8- 1984 ). 4 Subs. by s. 2 ibid. (w. e. f. 1- 8- 1984 ).
(c) any undertaking owned or controlled by a corporation (not being a company) established by or under any Central, Provincial or State Act,
(d) any trade union or other association of workmen or employees formed for their own reasonable protection as such workmen or employees,
(e) any undertaking engaged in an industry, the management of which has been taken over by any person or body of persons in pursuance of any authorisation made by the Central Government under any law for the time being in force.
(f) 1[ any undertaking owned by a co- operative society formed and registered under any Central, Provincial or state Act relating to co- operative societies,
(g) any financial institution, Explanation.-- Indetermining for the purposes of clause (c), whether or not any undertaking is owned or controlled by a corporation, the shares held by financial institutions shall not be taken into account".]
1. Ins. by Act 30 of 1984, s. 5 (w. e. f. 1- 8- 1984 ).
Application of other laws not barred.