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 2] [Entire Act]

Union of India - Subsection

Section 2(2) in National Company Law Tribunal Rules, 2016

(2)"address for service" shall mean the address furnished by a party or his authorised representative at which service of summons, notices or other processes may be effected under these rules;