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 4] [Entire Act]

State of Odisha - Subsection

Section 4(4) in Orissa Administrative Tribunal (Procedure) Rules, 1986

(4)Notwithstanding anything contained in Sub-rules (1), (2) and (3) the Tribunal may permit-
(a)more than one person to join together and file a single application if it is satisfied having regard to the cause of action and the nature of relief prayed for that they have the same interest in the service matter; or
(b)an Association representing the persons desirous of joining in a single application provided, however, that the application shall disclose the names of all the powers on whose behalf it has been filed.