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 34] [Entire Act]

Union of India - Subsection

Section 34(3) in National Company Law Appellate Tribunal Rules, 2016

(3)The adjournment or posting or directions shall be notified on the notice board.Part-V Record of Proceedings