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 41 in The Appellate Tribunal For Electricity (Procedure, Form, Fee And Record Of Proceedings) Rules, 2007

41. Arrangement of records in pending matters.-

The record of appeal or petition shall be divided into the following four parts and shall be collated and maintained.
(a)Main file : (Appeal or Petition being kept separately);
(b)Miscellaneous application file;
(c)Process file; and
(d)Execution file