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]

State of Chattisgarh - Section

Section 224 in The Chhattisgarh Motor Vehicles Rules, 1994

224. Summary dismissal of application.

- The Claims Tribunal may after considering the application and the statement of the applicant recorded under Rule 223 dismiss the application summarily, if for reasons to be recorded in writing, the Claim Tribunal is of the opinion that there are no sufficient grounds for proceeding therewith :Provided that, the Claims Tribunal shall not reject the application made for compensation under Section 140 on the grounds of any technical defects but shall give notice to the applicant and get the defects rectified.