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 5] [Entire Act]

Union of India - Subsection

Section 5(4) in The Central Administrative Tribunal (Procedure) Rules, 1987

(4)[ (a) If the applicant fails to rectify the defect within the time allowed under sub-rule (3), the Registrar may, by order and for reasons to be recorded in writing, decline to register the application and place the matter before the Bench for appropriate orders.] [Substituted by G.S,R. 1000(E), dated 11.10.1988 (w.e.f. 24.10.1988). ][* * *] [Clause (b) omitted by G.S.R. 99(E), dated 26.2.1991 (w.e.f. 27.2.1991). ][* * *] [Sub-rule (5) omitted by G.S.R. 99(E), dated 26.2.1991 (w.e.f. 27.2.1991). ]