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 54] [Entire Act]

Union of India - Subsection

Section 54(1) in National Company Law Appellate Tribunal Rules, 2016

(1)The respondent, if so directed, shall file objections or counter within the time allowed by the Appellate Tribunal.