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 78] [Entire Act]

Union of India - Subsection

Section 78(1) in The Appellate Tribunal For Electricity (Procedure, Form, Fee And Record Of Proceedings) Rules, 2007

(1)The documents when produced shall be marked as follows :
(a)If relied upon by the appellant's or petitioner's side, they shall be numbered as `A' series.
(b)If relied upon by the respondent's side, they shall be marked as `B' series.
(c)The Tribunal exhibits shall be marked as `C' series.