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 20] [Entire Act]

State of Meghalaya - Subsection

Section 20(1) in The Meghalaya Employees' State Insurance Courts Rules, 1980

(1)A summons or notice may, on payment of the required fee, be sent by the Court, by which it is issued, either by registered post or in such other manner as the Court thinks fit.