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 15] [Entire Act]

Union of India - Subsection

Section 15(3) in The Railway Claims Tribunal (Procedure) Rules, 1989

(3)[ When the respondent admits the facts stated in the application, the Tribunal may make order in this regard.] [Inserted by G.S.R. 787(E), dated 2-12-2002 (w.e.f. 2-12-2002). ][15-A. Filing of rejoinder. [Inserted by G.S.R. 787(E), dated 2-12-2002 (w.e.f. 2-12-2002). ]- The applicant intending to file rejoinder to the written reply filed by the respondent may do so with the permission of the Tribunal.