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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(i) in The Rajasthan Civil Services (Service Matter Appellate Tribunal) Rules, 1976

(i)issue of summons in Form No. 2 to the respondents considered as necessary parties by the Bench.