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] [Section 15] [Entire Act]

State of Odisha - Subsection

Section 15(2) in Orissa Administrative Tribunal (Procedure) Rules, 1986

(2)Every application shall be heard and decided, as far as possible, within six months of the date of its presentation.