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]

Union of India - Subsection

Section 14(3) in The Employees' Provident Funds Appellate Tribunal (Procedure) Rules, 1997'

(3)The Tribunal shall have the power to decline an adjournment and also to limit the time for oral arguments.