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]

Union of India - Section

Section 45 in The Customs and Excise and Gold (Control) Appellate Tribunal (Procedure) Rules, 1982

45. Additional powers and duties of the Registrar.

- In addition to the powers conferred by other rules, the Registrar shall have the following powers and duties subject to any general or special order of the President, namely : -
(i)to require any memorandum of appeal, application, petition or other proceeding presented to the Tribunal to be amended in accordance with the practice and procedure of the Tribunal or to be represented after such requisition as the Registrar is empowered to make in relation thereto has been complied with;
(ii)subject to the directions of the respective Benches, to fix the date for hearing appeals, applications petitions or other proceedings and issue notices thereof;
(iii)to settle the index in cases where the record is prepared in the Tribunal;
(iv)to direct any formal amendment or record; and
(v)to order the grant of copies of documents to parties to proceedings, and to grant leave to inspect the records of the Tribunal under rule 39.