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 8] [Entire Act]

Union of India - Subsection

Section 8(4) in The Central Administrative Tribunal (Procedure) Rules, 1987

(4)[ Where the applicant seeks condonation of delay, he shall file a separate application supported by an affidavit.]