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 14] [Entire Act]

State of Maharashtra - Subsection

Section 14(a) in The Maharashtra Administrative Tribunal (Contempt Of Courts) Rules, 1996

(a)The person alleged may file his reply duly supported by affidavit or affidavits alongwith document on which he relied;