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 21 in National Company Law Appellate Tribunal Rules, 2016

21. Initialling alteration.

- Every interlineation, eraser or correction or deletion in any appeal shall be initialled by the party or his authorised representative.